IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16466 of 2010
DILIP KUMAR, SON OF SRI RASHBIHARI YADAV
Versus
THE UNION OF INDIA THRU. CBI.
With
Cr.Misc. No.17240 of 2010
MANOJ KUMAR SHUKLA, SON OF SRI ANANT SHUKLA
Versus
UNION OF INDIA THRU.C.B.I.
-----------
3. 23.06.2010 Heard learned counsel for the petitioners and the
State.
The petitioners seek bail in a case instituted for the
offence under Sections 13(2) read with 13(1)(d) of the
Prevention of Corruption Act, 1988, under Sections 120B, 420,
467, 468, 471 and 477 of the Indian Penal Code.
Considering that the petitioners are in custody since
25.3.2010 and the investigation is already complete and the
charge sheet has been submitted and also that the entire case
is based only on documentary evidence which is already in
custody of the court, let the petitioners above named, be
released on bail on furnishing bail bond of Rs. 5,000/- (Five
thousand) each with two sureties of the like amount each to the
satisfaction of Special Judge, C.B.I.(South), Patna, in Special
Case No. 01 of 2009 arising out of SPE/CBI ACB Patna RC No.
1 (A) of 2009 subject to the following conditions: (i)That one of
the bailors will be a close relative of the petitioners who will give
an affidavit giving genealogy as to how he is related with the
petitioners. The bailor will undertake to furnish information to
2
the Court about any change in address of the petitioners.
(ii)That the petitioners will give an undertaking that they will
receive the police papers on the given date and be present on
date fixed for charge and if they fail to do so on two given dates
and delay the trial in any manner, their bail will be liable to be
cancelled for reasons of misuse. (iii)That the petitioners will be
well represented on each date and if they fail to do so on two
consecutive dates, their bail will be liable to be cancelled.
( Anjana Prakash, J.)
S.Ali