High Court Patna High Court - Orders

Uttapati Nath Mishra vs State Of Bihar on 28 October, 2010

Patna High Court – Orders
Uttapati Nath Mishra vs State Of Bihar on 28 October, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.32550 of 2010
                                 UTTAPATI NATH MISHRA
                                              Versus
                                       STATE OF BIHAR
                                            -----------

02/ 28.10.2010 Heard learned counsel for the petitioner as well as learned

P.P. for the State.

It would appear from perusal of the contents of the

complaint petition that co-accused Braj Bihari Mishra took advance

money from complainant on different dates to execute sale deed but

he did not fulfil his promise. So far as the petitioner is concerned, it is

alleged that he was also present at the time of alleged transaction.

Even the story, as propounded by the complainant, assumes to be true

then also it appears to me that this case is of civil nature.

Considering the aforesaid circumstances, this anticipatory

bail is allowed and it is ordered that the petitioner(Uttapati Nath

Mishra) in the event of arrest/ surrender within 30 days from the date

of communication of the order be released on bail in connection with

Complaint Case no.1832 of 2000 on furnishing bail bond of Rs

10,000/- with two sureties of the like amount each to the satisfaction

of Sri U.M. Tripathy, J.M., Bettiah subject to condition as laid down

under section 438(2) of the Cr. P.C.

      shahid                                                 (Hemant Kumar Srivastava,J))