IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.22509 of 2010
KISHORE KUMAR SINHA, Son of Late Devendra Kumar
Versus
STATE OF BIHAR THRU.VIGILANCE
-----------
4/ 12.08.2010 Heard learned counsel for the petitioner and the Vigilance.
Petitioner is an accused in vigilance case no. 25 of 2010
dated 14.04.2010 under Sections 7/13 (2) read with 13(1)(d) of the
Prevention of Corruption Act.
Learned counsel for the petitioner submits that he has been
falsely implicated by the complainant, who is a P.D.S. dealer, namely
Tanvir Alam. He further submits that necessary correction of
allotment was already done. The complainant is a P.D.S. dealer, hence
his grievance was over on 02.04.2010 itself and as such there was no
occasion to take bribe. He further submits that in any view of the
matter charge sheet has been submitted and he would cooperate in
trial.
Counsel for the Vigilance submits that petitioner was caught
red handed while accepting bribe of Rs.5,000/-
After hearing the parties, this Court directs that petitioner,
named above, is directed to be released on bail on furnishing bail bond
of Rs. 5,000/- (Five thousand) with two sureties of the like amount
each to the satisfaction of Special Judge (Vigilance) North Bihar,
Muzaffapur in connection with Vigilance P.S. case no. 25 of 2010,
with the condition that he shall not physically absent for two
-2-
consecutive dates at stretch, till four witnesses are examined.
Violation of the condition would make liable for cancellation of his
bail bond.
(Samarendra Pratap Singh, J.)
Uday/