High Court Patna High Court - Orders

Birendra Kumar Sinha vs The State Of Bihar Thru.Vig. on 23 March, 2011

Patna High Court – Orders
Birendra Kumar Sinha vs The State Of Bihar Thru.Vig. on 23 March, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.7817 of 2011
                       BIRENDRA KUMAR SINHA
                                Versus
                    THE STATE OF BIHAR THRU.VIG.
                               -----------

02. 23.03.2011 Petitioner being the Circle Officer is apprehending

his arrest in a case registered under Sections 7/13(1) (a)

of the Prevention of Corruption Act.

It is alleged against the petitioner that he

demanded Rs. 4,000/- for passing the order with regard

to mutation.

Admittedly the payments have not been made.

Considering the aforesaid facts, let the petitioner

namely Birendra Kumar Sinha, in the event of his arrest

or surrender before the Court below within a period of 12

weeks from today, be released on anticipatory 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 in connection with

Special Case No. 60 of 2010 arising out of Vigilance Case

No. 92 of 2010.

Shageer                                            ( Dinesh Kumar Singh, J)