High Court Patna High Court - Orders

Rajendra Pandey vs The State Of Bihar Through Vig on 25 March, 2011

Patna High Court – Orders
Rajendra Pandey vs The State Of Bihar Through Vig on 25 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.9454 of 2011
            RAJENDRA PANDEY SON OF LATE RAM PARVESH PANDEY.
                                                    --------- PETITIONER
                                          Versus
                       THE STATE OF BIHAR THROUGH VIG
                                        -----------

2 25.03.2011 Heard learned counsels for the petitioner and

the Vigilance.

The petitioner being the Electrical

Superintending Engineer is apprehending his arrest in a

case registered under Sections 406, 420, 467, 468 and

120B of the Indian Penal Code and Section 13(2)(1)

read with Section 13 (I) (d) of Prevention of Corruption

Act.

The petitioner was Electrical Executive

Engineer, Supply Division, Buxur at the relevant time.

It is alleged that on 06.02.2009, raid was

conducted by Vigilance Authority in the leadership of

Ratan Kumar, Electrical Executive Engineer.

Subsequently, the Vigilance found the complicity of

the officials of electricity department also in allowing

the rice mill owners to run the rice mill by illegally

consuming the electricity.

Considering the fact that initially, the case
2

was instituted against the rice mill owners by the

officials of the Electricity Department when the

petitioner was also an Executive Engineer of the

Electricity Department and others have already been

granted anticipatory bail, let the above named

petitioner, be released on anticipatory bail, in the event

of his arrest or surrender before the learned Court

below within a period of 12 weeks from today, on

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

with two sureties of the like amount each to the

satisfaction of the learned Special Judge, Vigilance-I,

Patna in connection with Vigilance Case No. 80/2010

corresponding to Spl. Case No. 51 of 2010, subject to

the conditions as laid down under Section 438(2)

Cr.P.C.

(Dinesh Kumar Singh, J.)
Amrendra/-