IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17972 of 2011
Madan Gopal Pandey
Versus
The State Of Bihar Through Vigilance.
-----------
02/ 28.06.2011 Heard learned counsel for the petitioner as well as learned
counsel appearing for the Vigilance.
Petitioner is languishing in jail custody since 18.5.2010 on
the allegation that he issued no objection certificate in respect to
several vehicles without verifying genuine documents.
The contention of the learned counsel for the petitioner is
that occurrence is said to have taken place in between 1987 to 1990
and after that up till now more than 65 cases have already been
registered against the petitioner in different police stations and the
petitioner in several cases has been granted anticipatory bail as well as
regular bail.
Considering the above stated facts and circumstances as
well as submissions of the parties, let the petitioner, Madan Gopal
Pandey, be released on bail on furnishing bail bonds of Rs 10,000/-
with two sureties of the like amount each to the satisfaction of the
Special Judge, Vigilance I, Patna in Special Case no. 78/1994 arising
out of Dehri (Town) P.S. Case no. 255/1994.
shahid (Hemant Kumar Srivastava,J)