High Court Patna High Court - Orders

Dr.Vikash Kumar vs The State Of Bihar on 20 July, 2010

Patna High Court – Orders
Dr.Vikash Kumar vs The State Of Bihar on 20 July, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.25923 of 2009
                              DR. VIKASH KUMAR
                                   Versus
                             THE STATE OF BIHAR
                                  --with--
                         Cr.Misc. No.22663 of 2009
                          DR. SACHCHIDANAND SHARMA
                                   Versus
                               STATE OF BIHAR
                                     --with--
                         Cr.Misc. No.43571 of 2009
                        1. OM PRAKASH TIWARY
                        2. Santosh Kumar Rai
                        3. Prof. P.N. Singh
                                   Versus
                     The STATE OF BIHAR THRUGH VIGILANCE
                                   ------

9/ 20.07.2010 Heard learned counsel for the petitioners and learned

counsel for the State.

Prof. Vikash Kumar, Om Prakash Tiwary, Santosh

Kumar Rai and Prof. P. N. Singh are Reader, Principal, Lecturer and

Professor of B.H.U. respectively, who were entrusted to evaluate

copies. Of them petitioner Dr. Vikash Kumar is denying his

signature over copies but his remaining in confidence of Prof. P.N.

Singh under whom he was allowed P.Hd. is admitted. Investigating

Agency found wrong committed by the team while evaluating the

copies. For petitioner, Dr. Sachchidanand Sharma, Additional

Director-cum-Controller in Health Department, Examination, it is

said that in conspiracy he sent all these copies to B.H.U. Varanasi

specifically to Prof. P.N. Singh. What mistake has been committed

in course of evaluation that some of the copies having song or other

messages in answer have been given qualifying marks is serious

may never be ignored but Dr. Sachchidanand Sharma was in

conspiracy to give more marks evidence for that is lacking.
2

Considering the above discussed facts and

circumstances, prayer of the petitioner, Dr. Sachchidanand Sharma

is allowed and at the same time, prayer of rest of the petitioners for

grant of anticipatory bail is rejected. However, they will have an

option to surrender before the Court below and pray for regular bail

which shall be decided on merit without being prejudiced by the

rejection order.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Vigilance Case No. 49 of 2009 giving rise to

Special Case No. 41 of 2009, above named petitioner namely, Dr.

Sachchidanand Sharma in Cr. Misc. No. 22663 of 2009 shall 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 Special Judge-I, Vigilance, Patna subject to the

conditions as laid down under Section 438(2) of Cr. P.C.

shail                              (Mandhata Singh, J.)