IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.38131 of 2011
Arun Kumar Verma
Versus
The State Of Bihar Through The
----------------------------------------
02. 17.11.2011 Heard learned counsel for the petitioner and learned counsel for
the State.
For taking bribe of Rs.18,000/-, petitioner’s prayer earlier has
been refused, but submission of learned counsel for the petitioner is about
his remaining in custody since 02.6.2011.
Taking which into consideration, let the above named
petitioner be released on bail on furnishing bail bond of Rs. 10,000/-
(ten thousand) with two sureties of the like amount each to the
satisfaction of the Special Judge, Vigilance (Trap), Patna in connection
with Trial No.121 of 2011 (Special Case No.27 of 2011) Vigilance Case
No.32 of 2011.
Vikash ( Mandhata Singh, J.)