High Court Jharkhand High Court

Dr.Ajoy Kumar Majhee vs State Of Jharkhand Through Vig on 30 March, 2011

Jharkhand High Court
Dr.Ajoy Kumar Majhee vs State Of Jharkhand Through Vig on 30 March, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             B.A. No.985 of 2011

              Dr. Ajoy Kumar Majhee                              .... Petitioner
                                         Versus
              The State of Jharkhand                              ...O.P.

              Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari

              For the Petitioner        : M/s. B.P.Pandey, Sr. Advocate
                                          Rohit Roy, Advocate
              For the O.P.             : Mr. T.N.Verma(Vigilance)

                                    -----
   4/30.03.2011

The petitioner is an accused in the case registered for the offence under
sections 7 and 13(2) read with section 13(1)(d) of the Prevention of Corruption
Act, 1988.

Learned counsel for the petitioner submitted that the petitioner has been
falsely implicated in the case; there is no allegation of demand of illegal
gratification in lieu of any favour or for rendering service; no offence, as such, is
constituted under section 7 of P.C. Act; petitioner is Civil Surgeon -cum-Chief
Medical officer; the informant was junior doctor, engaged on contractual basis
under the petitioner; he was found to be irregular and for which he was
repeatedly cautioned by the petitioner, but instead of mending himself, he
implicated the petitioner; he is in custody since December,2010 without any
cogent basis; petitioner is a permanent Government Doctor; there is no chance
of his absconding.

Learned APP opposed the prayer for bail of the petitioner and submitted
that in raid, alleged money given to him had been recovered.

Regard being had to the facts and circumstances of the case, the above
named petitioner is directed to be released on bail on furnishing bail bond of
Rs.10,000/-(ten thousand) with two sureties of the like amount each to the
satisfaction of learned Special Judge, vigilance, Ranchi in connection with
Vigilance P.S. case no.71 of 2010, corresponding to Special Case no.89 of
2010.

( Narendra Nath Tiwari, J.)
s.b.