High Court Patna High Court - Orders

Nand Kishore Bhagat vs The State Of Bihar on 4 August, 2011

Patna High Court – Orders
Nand Kishore Bhagat vs The State Of Bihar on 4 August, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellanious No.17579 of 2011
                                      Nand Kishore Bhagat
                                               Versus
                                      The State Of Bihar
                                   ----------------------------------

4 04-08-2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the state.

Petitioner is in jail custody since 22.01.2011 in a

case registered under Sections-7/13(2) read with section

13(1)(D) of the Prevention of Corruption Act on the charges

that he was caught red handed by the Vigilance Officials taking

bribe of Rs 3,000/-

Learned counsel for the petitioner drew my attention

towards the petition of allegation maker and submitted that he

had made allegation against one, Mandal Jee (Karmchari)

whereas the petitioner is Nand Kishore Bhagat and as a matter

of fact, the money belongs to the yield of issuance of revenue

receipts and the aforesaid amount is not bribe amount.

Taking into consideration the aforesaid facts and

circumstances as well as submission of the parties, let the

petitioner, namely, Nand Kishore Bhagat be released on bail

on furnishing bail bonds of Rs 10,000/- (ten thousand) with two

sureties of the like amount each in connection with Special

Case No. 02 of 2011 arising out of Vigilance P.S. Case No. 05

of 2011 to the satisfaction of Special Judge, Vigilance (Trap),

Patna.

AKV/-                                              ( Hemant Kumar Srivastava,J.)