High Court Patna High Court - Orders

Ram Janam Singh vs The State Of Bihar Through Vig on 25 October, 2011

Patna High Court – Orders
Ram Janam Singh vs The State Of Bihar Through Vig on 25 October, 2011


IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.35066 of 2011
Ram Janam Singh
Versus
The State Of Bihar Through Vigilance.

2. 25.10.2011. Heard learned counsels for the

petitioner and the State.

The petitioner being the Assistant

in F.C.I. is languishing in custody since

11.08.2011 in a case registered under

Sections 9/7, 13(2) read with Section

13(1)(d) of the Prevention of Corruption

Act.

It is alleged that for payment of

bill of One Crore the Manager of F.C.I. was

paid Rs. 1,50,000 against the demand of Rs.

2,00,000/- which was subsequently kept in

the bag by this petitioner being the

Assistant of the Manager.

Considering the fact that thrust of

accusation is against the Manager who made

demand and period under custody, let the

petitioner, above named, 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

learned Special Judge for Vigilance Cases,

North Bihar, Muzaffarpur in connection with
2

Special Case No. 27 of 2011 arising out of

Vigilance P.S. Case No. 54 of 2011.

U. K. ( Dinesh Kumar Singh, J)