IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40793 of 2010
DIWAKAR PRASAD
Versus
STATE OF BIHAR THRU.VIGILANCE
------
4/ 11.04.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
In trap Rs. 10,000/- is recovered from
petitioner’s possession allegedly was given on his
demand for forwarding Surendra Gupta’s application for
financial assistance under the scheme of Prime Minister
Financial Help or Development of Industrial Corporation
Scheme. Submission is that the said Surendra Gupta
was found not fit to be selected for the financial
assistance decided by the Committee of which petitioner
was not a member. Moreover, for receiving such an
amount, petitioner remained in custody since
07.08.2010.
Taking into consideration of the custody in
face of allegation, prayer of the petitioner for bail is
allowed.
Let the above named petitioner be directed to
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 Special Judge (Trap
Cases) Vigilance Patna in connection with Special Case
No. 22 of 2010 arising out of Vigilance P.S. Case No. 59
2
of 2010.
shail (Mandhata Singh, J.)