High Court Patna High Court - Orders

Uma Singh @ Uma Shankar Singh vs The State Of Bihar on 22 July, 2011

Patna High Court – Orders
Uma Singh @ Uma Shankar Singh vs The State Of Bihar on 22 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr. Misc. No.22057 of 2011
                               Uma Singh @ Uma Shankar Singh
                                               Versus
                                       The State Of Bihar
                                             -----------

2/ 22.07.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

Parties are agnate from common ancestor said

litigating for ancestral property and only non-bailable

offence under Section 379 of the I.P.C. is said ornamental.

Considering the same, prayer of the petitioner for

bail is allowed.

Let the above named petitioner be enlarged on

bail on furnishing bail bond of Rs. 10,000/- (ten thousand)

with two sureties of the like amount each to the satisfaction

of C.J.M., Gaya in connection with Belaganj P.S. Case No.

138 of 2010.

shail                                       (Mandhata Singh, J.)