High Court Patna High Court - Orders

Rama Kant Pandey vs State Of Bihar Thru.Vigilance on 9 July, 2010

Patna High Court – Orders
Rama Kant Pandey vs State Of Bihar Thru.Vigilance on 9 July, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.19163 of 2010
                                 RAMA KANT PANDEY
                                      Versus
                          STATE OF BIHAR THRU.VIGILANCE
                                      ------

4/ 09.07.2010 Heard learned counsel for the petitioner and learned

counsel for the State.

Rs. 5000/- each from two beneficiaries and Rs. 6000/-

from one of beneficiaries is alleged illegally realized by this

petitioner which he undertakes to deposit or pay to the beneficiaries

subject to result of the case for which also his submission is that no

such money was realized rather in collusion with present rival

Mukhiya, allegation is levelled only after his defeat.

Considering the facts and circumstances of the case,

prayer of the petitioner is allowed.

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 Special Case No. 3 of 2009 arising out of Karakat

P.S. Case No. 82 of 2006, above named petitioner 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, Vigilance-Ist, Patna subject to the conditions as laid down

under Section 438(2) of Cr. P.C. subject to payment of the above

amount by cash or through demand draft.

shail                                          (Mandhata Singh, J.)