IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25461 of 2010
AJAY KUMAR SINHA son of late Nareshwar Prasad ----Petitioner.
Versus
STATE OF BIHAR THRU.VIGILANCE .
-----------
3. 1.9.2010 Heard learned counsel for the petitioner and the State.
Income of one Ramashish Singh was found
disproportionate to his known sources of income. In that
continuation N.G.O. came in picture. Wife of Ramashish Singh was
treasurer of the same. Petitioner is a contractor who works in name
of Warsi Construction. His role is construction of school building.
He has submitted bill for Rs.58 lacs. In course of investigation
though has come that no details of expenditure was given by this
petitioner including the sources of money which he invested in
construction of the building but till today, according to the
petitioner, only Rs.15 lacs is paid to him and in no case fixing
liability for offence under Prevention of Corruption Act, refusal of
anticipatory bail is not justified. Further more, treasurer of the
N.G.O. , wife of Ramashish Singh , has already been allowed bail by
a Bench of this Court vide Cr. Misc. no.15858 of 2010.
Having regard to the facts and circumstances of the case,
in the event of arrest or surrender within a period of one month from
the date of reciept/production of a copy of this order, above named
petitioner shall be released on bail on furnishing bail bond of
Rs.10,000/- with two sureties of the like amount each to the
satisfaction of the Special Judge, Vigilance 1st , Patna, in
connection with Special Case no.20 of 2006 arising out of Vigilance
2
P.S. case no.25 of 2006.
( Mandhata Singh, J.)
Sudip