IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30195 of 2010
NEMO NARAYAN AGRAWAL @ NAMO NARAYAN AGRAWAL
Versus
STATE OF BIHAR THRU.CABIN.VIGI
-----------
3 3.9.2010 Heard counsel for the petitioner and the State.
The petitioner is an accused in a case under sections 420,
465, 466, 467, 471, 477(A), 201, 109, 120(B) of the Penal Code and
section 13(2) read with section 13(1)(d) of the Prevention of
Corruption Act.
One Ashok Kumar Singh, IAS the then Managing Director
of the Bihar State Financial Corporation has collected some money
from Non-Governmental organization namely “Samvedana‟ and
“Green Earth India”.The petitioner was a treasurer of „Samvedna‟.
Learned counsel for the petitioner submits that the Secretary
and other office bearers of the said organization has either been
granted anticipatory bail or regular bail. The petitioner in his short
tenure had issued cheque worth Rs.3,000/- only. He further submits
that even cognizance against some of the accused has been quashed
and F.I.R. against Ashok Kumar Singh has also been quashed.
Considering the facts and circumstances of the case, the
petitioner Nemo Narayan Agarwal @ Namo Narayan Agrawal is
directed to be released on bail in connection with Special Case No.21
of 2002 arising out of Vigilance Case No.07 of 2002 on furnishing bail
bond of Rs.5,000/- with two sureties of the like amount each to the
satisfaction of the Special Judge Vigilance Ist, Patna.
KHAN (S.P.Singh,J)
2