High Court Patna High Court - Orders

Ajay Kumar Sinha vs State Of Bihar Thru.Vigilance on 1 September, 2010

Patna High Court – Orders
Ajay Kumar Sinha vs State Of Bihar Thru.Vigilance on 1 September, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.25461 of 2010
                AJAY KUMAR SINHA son of late Nareshwar Prasad ----Petitioner.
                                          Versus
                        STATE OF BIHAR THRU.VIGILANCE .
                                        -----------

3. 1.9.2010 Heard learned counsel for the petitioner and the State.

Income of one Ramashish Singh was found

disproportionate to his known sources of income. In that

continuation N.G.O. came in picture. Wife of Ramashish Singh was

treasurer of the same. Petitioner is a contractor who works in name

of Warsi Construction. His role is construction of school building.

He has submitted bill for Rs.58 lacs. In course of investigation

though has come that no details of expenditure was given by this

petitioner including the sources of money which he invested in

construction of the building but till today, according to the

petitioner, only Rs.15 lacs is paid to him and in no case fixing

liability for offence under Prevention of Corruption Act, refusal of

anticipatory bail is not justified. Further more, treasurer of the

N.G.O. , wife of Ramashish Singh , has already been allowed bail by

a Bench of this Court vide Cr. Misc. no.15858 of 2010.

Having regard to the facts and circumstances of the case,

in the event of arrest or surrender within a period of one month from

the date of reciept/production of a copy of this order, above named

petitioner shall be released on bail on furnishing bail bond of

Rs.10,000/- with two sureties of the like amount each to the

satisfaction of the Special Judge, Vigilance 1st , Patna, in

connection with Special Case no.20 of 2006 arising out of Vigilance
2

P.S. case no.25 of 2006.

( Mandhata Singh, J.)
Sudip