High Court Patna High Court - Orders

Upendra Singh @ Upendra Pd.Singh … vs State Of Bihar on 26 November, 2010

Patna High Court – Orders
Upendra Singh @ Upendra Pd.Singh … vs State Of Bihar on 26 November, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.38727 of 2010

       1. UPENDRA SINGH @ UPENDRA PD.SINGH, S/O Late Fago Singh.
       2. Sanjay Singh.
       3. Shashi Kumar Singh, both sons of Upendra Singh.
                                               .............Petitioners.
                             Versus
                        STATE OF BIHAR
                            -----------

2 26.11.2010 Heard learned counsel for the petitioners

and learned counsel for the State.

Submission of the learned counsel for

the petitioners is that certainly there was some

transaction of money in the year 2001, but that

was finalized after payment of the money

advanced by the complainant and after interval of

such a long year for pressure, the present case is

filed with false allegation of theft.

Considering the facts and circumstances

of the case, prayer of the petitioner 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 Complaint

Case No. 1206(c) of 2009, above named

petitioners shall be released on bail on furnishing
2

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

with two sureties of the like amount each to the

satisfaction of Judicial Magistrate, Ist Class,

Khagaria subject to the conditions as laid down

under Section 438(2) of Cr. P.C.

Bhardwaj                         ( Mandhata Singh, J.)