IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21576 of 2010
KAUSHAL KUMAR
Versus
CENTRAL BUREAU OF INVESTIGATIO
-----------
02 02.07.2010 Heard learned counsel for the petitioner
and learned counsel for the Central Bureau of
Investigation.
The submission is that as per allegations
the petitioner, as the D.G.M. (C.F.A) B.S.N.L.,
Muzaffarpur was allegedly caught accepting bribe of
Rs. 5,000/- for clearing certain bills of Rs.
1,00,000/-. He is stated to be in custody since
3.6.2010.
Learned counsel for the C.B.I. vehemently
opposes the application, praying adjournment for
one month to seek instructions. He submits that if
the petitioner is enlarged on bail, he may interfere
with the witnesses and tamper evidence.
Considering the quantum of the
allegations and the period of custody, let the
petitioner, above named, be enlarged on bail on
furnishing bail bonds of Rs. 05,000/- (Five
thousand) with two sureties of the like amount each
to the satisfaction of Special Judge, North Bihar,
Patna in connection with R.C. Case No. 13 of 2010
(Special Case No. 07 of 2010).
2
Should the apprehension of the counsel for
the C.B.I. fructify after the petitioner is enlarged on
bail, the present order obviously cannot be to the
prejudice of the C.B.I. in pursuing remedies in
accordance with law.
P.K. (Navin Sinha, J.)