IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18172 of 2010
1. UPENDRA YADAV son of Sri Mahanth Yadav
2. Jagdish Yadav son of late Ram Prasad Yadav
3. Sita Ram Yadav son of late Neman Yadav
4. Yaso Lal Yadav son of late Ram Sahay Yadav-----------------Petitioners.
Versus
THE STATE OF BIHAR .
-----------
3. 8.7.2010 Learned counsel for the petitioner seeks permission to
withdraw this case as against petitioner no.2, Jagdish Yadav, as he has
already been arrested by police.
Permission is accorded.
This application is dismissed as withdrawn as against
petitioner no.2.
Heard Learned counsel for the petitioners and the State.
Petitioners are alleged for submitting forged Land
Possession Certificate for which submission on their behalf is that no
land was provided to petitioner no.1 and rest of the petitioners undertake
to deposit the loan amount. His further submission is that really Land
Possession Certificate was obtained by them through Manoj Choudhary
and Promod Kamath and liability can be fixed upon them for preparing
forged certificate. As such, petitioners are allowed anticipatory bail
finding undertaking to deposit the loan amount.
Having regard to the facts and circumstances of the case, in
the event of arrest or surrender within a period of two months from the
date of receipt/production of a copy of this order after payment of the
loan amount either through cash or bank draft, above named petitioners
shall be released on bail on furnishing bail bond of Rs.10,000/-(Ten
2
thousand) each with two sureties of the like amount each to the
satisfaction of the A.C.J.M., Jhanjharpur, Distt.-Madhubani, in
connection with Ghoghardiha P.S. case no.79 of 2009 (G.R. no.1111 of
2009) ,subject to the conditions as laid down under section 438(2) of the
Code of Criminal Procedure.
Sudip ( Mandhata Singh,J )