IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36866 of 2010
RAM BILASH SAH
Versus
STATE OF BIHAR THRU.VIGILANCE
-----------
02. 05.10.2010 Heard the learned counsel for the petitioner
and learned A.P.P. for the State.
The petitioner, Ram Bilash Sah is in custody
since 31.08.2010 in connection with Vigilance P.S. Case
No. 3 of 1986(Special Case No. 11 of 1986) under
Section 120(B), 409, 419, 420, 467, 468, 471 and 477 of
Indian Penal Code and Section 5(2) read with 5(i) (c)(d)
of Prevention of Corruption Act.
The allegation according to the F.I.R. is that
during the year 1978, there was heavy rainfall and for
repairing of damaged houses, Government sanctioned
Rs.75 per house for 117 persons. It is stated that this
petitioner in connivance with other two co-accused
persons misappropriated the relief amount to the tune of
Rs.8,775. It is also stated that 17dead persons were also
given the relief amount on the identification of this
petitioner and the other co-accused persons.
This special case is of the year 1986. It is
stated that after receiving summons, this petitioner
appeared before the Court below on 31st of August, 2010.
The co-accused persons namely Kailash Mandal, the
Mukhiya and Raja Prasad Yadav, Dalpati had already
been granted bail by this Court.
Considering the above facts and circumstances,
the petitioner named above is directed to be released on
bail on furnishing bail bond of Rs. 10,000(Rs. Ten
Thousand) with two sureties of the like amount each to
the satisfaction of Special Judge, Vigilance II, Patna in
connection with Vigilance P.S. Case No. 3 of 1986(Special
Case No. 11 of 1986) on condition that one of the bailors
should be his relation.
( Mungeshwar Sahoo, J.)
Saurabh