IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37733 of 2010
UMASHANKAR PRASAD
Versus
STATE OF BIHAR
-----
03. 14.03.2011 Heard learned counsel for the petitioner and the state.
Petitioner has power of attorney of his wife Shakuntla,
who claims the land in question as heir of Sukhdeo Lal. Informant is
claiming the same through gift deed. Title Suit is also pending for
the same.
Having regard to the facts and circumstances of the
case, in the event of arrest or surrender within a period of one month
from the date of receipt/production of a copy of this order, the above
named petitioner shall be released on bail on furnishing bail bond of
Rs.10,000/- (ten thousand) with two sureties of the like amount each
to the satisfaction of the Chief Judicial Magistrate, Bhojpur at Ara in
connection with Udwant Nagar P.S. Case No.79 of 2010, subject to
the conditions as laid down under section 438(2) of the Cr. P.C.
Vikash (Mandhata Singh, J.)