IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7817 of 2011
BIRENDRA KUMAR SINHA
Versus
THE STATE OF BIHAR THRU.VIG.
-----------
02. 23.03.2011 Petitioner being the Circle Officer is apprehending
his arrest in a case registered under Sections 7/13(1) (a)
of the Prevention of Corruption Act.
It is alleged against the petitioner that he
demanded Rs. 4,000/- for passing the order with regard
to mutation.
Admittedly the payments have not been made.
Considering the aforesaid facts, let the petitioner
namely Birendra Kumar Sinha, in the event of his arrest
or surrender before the Court below within a period of 12
weeks from today, be released on anticipatory bail on
furnishing bail bond of Rs. 10,000/-(ten thousand) with
two sureties of the like amount each to the satisfaction of
Special Judge, Vigilance Ist, Patna in connection with
Special Case No. 60 of 2010 arising out of Vigilance Case
No. 92 of 2010.
Shageer ( Dinesh Kumar Singh, J)