IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3415 of 2011
SUDHIR KUMAR @ SUDHIR PRASAD
Versus
THE STATE OF BIHAR THROUGH VIG
with
Cr.Misc. No.6833 of 2011
TRILOKESHWAR PRASAD @ MILOKESHWAR PRASAD & ANR.
Versus
THE STATE OF BIHAR THROUGH VIG
with
Cr.Misc. No.6434 of 2011
TRIBHUWAN PRASAD SINHA
Versus
THE STATE OF BIHAR THROUGH VIG
-----------
2. 11.03.2011. Heard learned counsels for the
petitioners and the State.
The petitioners are apprehending
their arrest in a case registered under
Sections 409, 420, 467, 468, 471, 477,
511, 120B of the Indian Penal Code,
Section 13(2) read with Section 13(1)(d)
of the Prevention of Corruption Act.
It is submitted by the learned
counsel for the petitioners that though
the accusation has been levelled for
defalcation of Rs.65,85,864/-in repair
work of the Road Bridge but the
petitioners have already retired from the
services several years back.
It is submitted by senior counsel
for the Vigilance that the F. I. R. was
2
lodged in pursuant to the direction given
by this Hon’ble Court in L.P.A. and
without allocation of fund repair work
was undertaken by the petitioners.
It is also submitted by senior
counsel for the petitioners that the
Superintending Engineer, namely, Bhola
Nath Puran, who sanctioned the estimate,
has already been granted anticipatory
bail vide Cr. Misc. No. 36967 of 2010 by
this court.
Considering the fact that other
accused has been granted anticipatory
bail and the fact that the petitioners
have already retired from the services,
let the petitioners, Sudhir Kumar @
Sudhir Prasad, Trilokeshwar Prasad @
Milokeshwar Prasad, Sitapati Sharan and
Tribhuwan Prasad Sinha be released on
bail in the event of arrest or surrender
before the learned court below within a
period of twelve weeks from today in
connection with Vigilance Case No. 50 of
2010, Special Case No. 18 of 2010 on
furnishing bail bond of Rs. 10,000/-(Ten
Thousand) each with two sureties of the
like amount each to the satisfaction of
3
the learned Special Judge, Vigilance-II,
Patna, subject to the conditions as laid
down under Section 438(2) of the Cr. P.
C.
U. K. ( Dinesh Kumar Singh, J)