IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41104 of 2010
1. YASODA DEVI
2. MOHD. STACKAR
3. BIHARI MANDAL
4. UPENDRA MANDAL
Versus
STATE OF BIHAR
-----
02. 26.03.2011 Heard learned counsel for the petitioners and the state.
Sale deed was executed for treatment of cancer.
According to the learned counsel for petitioners there was no
occasion for making that a ground for obtaining forged sale deed.
Having regard to the facts and circumstances of the case,
in the event of arrest or surrender within a period of one month from
the date of receipt/production of a copy of this order, the 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 the Chief Judicial Magistrate,
Bhagalpur in connection with Complaint Case No. 384 of 2001,
subject to the conditions as laid down under section 438(2) of the
Cr. P.C.
Vikash (Mandhata Singh, J.)