High Court Patna High Court - Orders

Kishore Kumar Sinha vs State Of Bihar Thru.Vigilance on 12 August, 2010

Patna High Court – Orders
Kishore Kumar Sinha vs State Of Bihar Thru.Vigilance on 12 August, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr. Misc. No.22509 of 2010
                      KISHORE KUMAR SINHA, Son of Late Devendra Kumar
                                                Versus
                           STATE OF BIHAR THRU.VIGILANCE
                                              -----------

4/ 12.08.2010 Heard learned counsel for the petitioner and the Vigilance.

Petitioner is an accused in vigilance case no. 25 of 2010

dated 14.04.2010 under Sections 7/13 (2) read with 13(1)(d) of the

Prevention of Corruption Act.

Learned counsel for the petitioner submits that he has been

falsely implicated by the complainant, who is a P.D.S. dealer, namely

Tanvir Alam. He further submits that necessary correction of

allotment was already done. The complainant is a P.D.S. dealer, hence

his grievance was over on 02.04.2010 itself and as such there was no

occasion to take bribe. He further submits that in any view of the

matter charge sheet has been submitted and he would cooperate in

trial.

Counsel for the Vigilance submits that petitioner was caught

red handed while accepting bribe of Rs.5,000/-

After hearing the parties, this Court directs that petitioner,

named above, is directed to be released on 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) North Bihar,

Muzaffapur in connection with Vigilance P.S. case no. 25 of 2010,

with the condition that he shall not physically absent for two
-2-

consecutive dates at stretch, till four witnesses are examined.

Violation of the condition would make liable for cancellation of his

bail bond.

(Samarendra Pratap Singh, J.)
Uday/