High Court Patna High Court - Orders

Afsar Alam @ Aftar Alam vs The State Of Bihar Through Vi on 24 October, 2011

Patna High Court – Orders
Afsar Alam @ Aftar Alam vs The State Of Bihar Through Vi on 24 October, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No.7595 of 2011
              Afsar Alam @ Aftar Alam, SON OF MD. FAKRUDDIN, RESIDENT OF
              VILLAGE- DEHTI, P.S. PALASI, DISTRICT- ARAIAI :---PETITIONER.
                                                Versus
                    The State Of Bihar Through Vigilance :---- Opposite Party.
                                   ----------------------------------

13. 24.10.2011. Heard learned counsel for the petitioner,

State and the counsel for the Cabinet Vigilance

Department.

Petitioner is a private person and not a

Government official. He has, however, been made

accused in a case registered by the Cabinet

Vigilance Department for the offence under

Sections 409, 420, 467, 468, 471, 120B of the

Penal Code and Section 8/13 (1)(c) (d) of the P.C.

Act. He is said to be the witness over the sale-deed,

sale proceeds whereof was credited in his bank

account, which according to the counsel for the

petitioner has already been refunded to the

executant of the sale-deed.

Let the petitioner, named above, appear in

the court below on or before 14th of November,

2011 and the court below should verify the

aforesaid fact from the pass-book and if it is found

true, he be admitted to the privilege of 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-II, Patna in
2

connection with Sikti P.S.Case No. 165 of 2008,

corresponding to Spl. Case No. 19 of 2009, subject

to the conditions as laid down under Section 438(2)

of the Cr.P.C.

Let this order be communicated to the

court below through fax on payment of usual

charges by the petitioner.

(V.N.Sinha, J.)
P.K.P.