High Court Patna High Court - Orders

Urmila Devi & Ors. vs The State Of Bihar on 17 November, 2011

Patna High Court – Orders
Urmila Devi & Ors. vs The State Of Bihar on 17 November, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Criminal Miscellaneous No.35550 of 2011

                       1.Urmila Devi, Wife of Late Shiv Sharma.
                       2.Ajit Kumar Sharma @ Ajit Sharma, Son of Late Shiv
                       Sharma.
                       Both are residents of Mohalla Dr. A.M. Das Lane,
                       Opposite Vishwakarma Mandir, Brahampura, P.S.
                       Brahampura, District Muzaffarpur.
                                                                     -------Petitioners
                                                 Versus
                       The State Of Bihar
                                                                -----Opposite Party
                                            ------------------

03/- 17/11/2011 Heard Mr. Dinesh Kumar learned counsel for the

petitioners and Mr. Chandra Sen Pd. Singh learned Additional

Public Prosecutor for the State.

The petitioners apprehending their arrest in

connection with a case registered for the offence punishable

under Sections 419, 420, 467, 468, 471 of the Indian Penal

Code, are named accused in this case being executants of a sale-

deed in the year 2011 in favour of other, who as submitted

enjoying the privilege. Further, one civil suit between the

parties is going on since the year 1982.

Submission is that that whatever grievance is against

such transaction, it is to be redressed in the aforesaid civil suit.

Considering the facts and circumstances of the case,

in the event of their arrest/surrender before the court below

within four weeks, let the above named petitioners be enlarged

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

only) each with two sureties of the like amount each to the

satisfaction of Additional Chief Judicial Magistrate, Danapur,
Patna, in connection with Danapur P.S. Case No. 201 of 2011,

subject to condition laid down under Section 438 (2) of the Code

of Criminal Procedure with additional condition to remain

physically present before the court below on each and every date

at least for two years or till disposal of the case, whichever is

earlier and in case of failure on two consecutive dates without

giving any reasonable explanation, the liberty granted shall be

deemed to be cancelled.

( Akhilesh Chandra, J.)
Praveen/-