High Court Patna High Court - Orders

Ravi Kumar vs The State Of Bihar ( Through V on 4 November, 2011

Patna High Court – Orders
Ravi Kumar vs The State Of Bihar ( Through V on 4 November, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.36396 of 2011
                 Ravi Kumar, Son of Late Mohan Chandra Pandey, Resident of village-
                 Kulhadia, P.S.-Koelbar, District-Bhojpur.       ........Petitioner.
                                          Versus
                 The State of Bihar ( Through Vigilance)         .......Opp. Party.
                                         -----------

2 04.11.2011 Heard learned counsel for the petitioner and learned

counsel appearing on behalf of the Vigilance.

The petitioner prays for bail in connection with a case

registered for the offence under Sections 7/13(2) read with

Section 13 (1) (d) of the Prevention of Corruption Act.

The petitioner is alleged to have been apprehended in a

trap case while accepting Rs. 10,000/- as bribe on 1.7.2011.

It is submitted that the petitioner is a clerk and was

posted in the office of Assistant Registrar, Sikarahana at the

relevant point of time. Apart from claiming himself to be

innocent, it is submitted that the investigation is over and charge

sheet has already been submitted in the court. There is no

requirement of custodial interrogation of the petitioner. There is

no likelihood of conclusion of the trial in near future. The

petitioner being in government service is not likely to abscond or

tamper with the evidence.

Considering the facts and circumstances of the case, the

petitioner is ordered to be released on bail on furnishing bail

bonds of Rs. 20,000/- (Ten Thousand only) with two sureties of

the like amount each to the satisfaction of the learned Special

Judge, Vigilance (North Bihar), Muzaffarpur in connection with
2

Special Case No. 16 of 2011, arising out of Vigilance (Patna) P.S.

Case No. 41 of 2011 subject to the condition that one of the bailor

must be a close relative of the petitioner.

It is made clear that the petitioner must be physically

present in the court on the date fixed by the trial court for framing

of charge, failing which the court below would be at liberty to

take steps for cancellation of his bail bonds.

Sanjeet                                    (Ashwani Kumar Singh, J.)