IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29058 of 2011
Subhash Chandra Kumar, Son of Late Kamo Kunwar, Resident of
Village Srirampur Thuti, P.S. Parwatta, District Khagaria, At
present residing at Sarvodaya Nagar, P.S. Begusarai (Town),
District Begusarai.
-------Petitioner
Versus
The State of Bihar, Through Vigilance.
-----Opposite Party
-------------
02/- 21.09.2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
The petitioner apprehends his arrest in connection
with a case registered for the offence punishable under Sections
466, 467, 468, 477(A), 120(B), 420, 201 of the Indian Penal Code
and 7, 13(2) read with Section 13(1) of the Prevention of the
Corruption Act, is one of the named accused in this case being
cashier of a bank, manager of which a co-accused under similarly
situated circumstance, as submitted, has already been granted the
privilege by a Bench of this Court vide order dated 28.03.2011
passed in Cr. Misc. No. 6252 of 2011.
Taking into consideration the above submission, in the
event of his arrest/surrender before the court below within four
weeks, let the above named petitioner be enlarged on bail on
furnishing bail-bond of Rs. 10,000/- (ten thousand only) with two
sureties of the like amount each to the satisfaction of Special
Judge, Vigilance – IInd at Patna, in connection with Special Case
No. 26 of 2010 arising out of Vigilance P.S. Case No. 70 of 2010,
subject to condition laid down under Section 438(2) of the
Criminal Procedure Code with additional condition to remain
physically present before the court below on each and every date
at least for two years or till disposal of the case, whichever is
earlier, in case of failure on two consecutive dates, without giving
any reasonable explanation, the liberty granted shall be deemed to
be cancelled.
( Akhilesh Chandra, J.)
Praveen/-