IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.7595 of 2011
Afsar Alam @ Aftar Alam, SON OF MD. FAKRUDDIN, RESIDENT OF
VILLAGE- DEHTI, P.S. PALASI, DISTRICT- ARAIAI :---PETITIONER.
Versus
The State Of Bihar Through Vigilance :---- Opposite Party.
----------------------------------
13. 24.10.2011. Heard learned counsel for the petitioner,
State and the counsel for the Cabinet Vigilance
Department.
Petitioner is a private person and not a
Government official. He has, however, been made
accused in a case registered by the Cabinet
Vigilance Department for the offence under
Sections 409, 420, 467, 468, 471, 120B of the
Penal Code and Section 8/13 (1)(c) (d) of the P.C.
Act. He is said to be the witness over the sale-deed,
sale proceeds whereof was credited in his bank
account, which according to the counsel for the
petitioner has already been refunded to the
executant of the sale-deed.
Let the petitioner, named above, appear in
the court below on or before 14th of November,
2011 and the court below should verify the
aforesaid fact from the pass-book and if it is found
true, he be admitted to the privilege of bail on
furnishing bail bond of Rs. 5,000/- (Five thousand)
with two sureties of the like amount each to the
satisfaction of Special Judge, Vigilance-II, Patna in
2
connection with Sikti P.S.Case No. 165 of 2008,
corresponding to Spl. Case No. 19 of 2009, subject
to the conditions as laid down under Section 438(2)
of the Cr.P.C.
Let this order be communicated to the
court below through fax on payment of usual
charges by the petitioner.
(V.N.Sinha, J.)
P.K.P.