High Court Patna High Court - Orders

Upendra Kumar @ Upendra Prasad vs The State Of Bihar on 2 November, 2010

Patna High Court – Orders
Upendra Kumar @ Upendra Prasad vs The State Of Bihar on 2 November, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr. Misc. No.25897 of 2010
                          UPENDRA KUMAR @ UPENDRA PRASAD
                                      Versus
                                THE STATE OF BIHAR
                                     ---with---
                            Cr. Misc. No.24789 of 2010
                                 AWADHESH PRASAD
                                      Versus
                                  STATE OF BIHAR
                                     -------

3/ 02.11.2010 Heard learned counsel for the petitioners and learned

counsel for the State.

Allegation is about issuance of rent receipt by petitioner

of Cr. Misc. No. 25897 of 2010 in favour of Ram Kishore Yadav for

joint land of the parties. Admittedly, land dispute was there in

between the informant and Ram Kishore Yadav is now resolved by

filing a compromise petition in the Court itself.

Taking that into consideration, prayer of the petitioners

is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Rahui P.S. Case No. 79 of 2010 above named

petitioners shall be released on bail on furnishing bail bond of Rs.

10,000/- (ten thousand) each with two sureties of the like amount

each to the satisfaction of C.J.M., Nalanda at Biharsharif subject to

the conditions as laid down under Section 438(2) of Cr. P.C.

shail                                           (Mandhata Singh, J.)