High Court Patna High Court - Orders

Arun Kumar Verma vs The State Of Bihar Through The on 17 November, 2011

Patna High Court – Orders
Arun Kumar Verma vs The State Of Bihar Through The on 17 November, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Criminal Miscellaneous No.38131 of 2011
                                              Arun Kumar Verma
                                                      Versus
                                     The State Of Bihar Through The
                                     ----------------------------------------

02. 17.11.2011 Heard learned counsel for the petitioner and learned counsel for

the State.

For taking bribe of Rs.18,000/-, petitioner’s prayer earlier has

been refused, but submission of learned counsel for the petitioner is about

his remaining in custody since 02.6.2011.

Taking which into consideration, let the above named

petitioner 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 the Special Judge, Vigilance (Trap), Patna in connection

with Trial No.121 of 2011 (Special Case No.27 of 2011) Vigilance Case

No.32 of 2011.

 Vikash                                                      ( Mandhata Singh, J.)