IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11834 of 2011
JAILAL RAI
Versus
THE STATE OF BIHAR THROUGH VIGLANCE
-----------
02/ 26.04.2011 Supplementary affidavit is filed on behalf of the petitioner.
Heard learned counsel for the petitioner as well as learned
counsel for the Vigilance.
Allegedly, petitioner obtained post graduate degree without
attending classes.
The contention of the learned counsel for the petitioner is
that having similar allegation several co-accused persons have already
been granted privilege of bail by another bench of this court.
Leaned counsel for the Vigilance points out that prayer for
anticipatory bail of the petitioner was rejected eleven years ago but in
spite of that he did not surrender before the court below.
Taking into consideration the above stated facts and
circumstances as well as submissions of the parties, let petitioner,
Jailal Rai, 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 II, Patna in Vigilance P.S. Case no. 6/2000
arising out of Special Case no. 10 of 2000.
shahid (Hemant Kumar Srivastava,J)