IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.17512 of 2011
Madan Gopal Pandey son of Late Jwala Pandey
Versus
The State Of Bihar through Vigilance
-----------
3/ 03.08.2011 Heard learned counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under sections 409, 468, 471, 420,120-B of the Indian Penal
Code and section 13(2) of the Prevention of Corruption Act.
Considering that the petitioner is in custody since
17.05.2010 and charges were framed on 29.09.2010, let the
petitioner, above named, be released on bail on furnishing bail bond
of Rs.5,000/- (five thousand) with two sureties of the like amount
each or any other surety to be fixed by the court below to the
satisfaction of the Special Judge, Vigilance-1, Patna, in connection
with Special Case No.21 of 1994 arising out of Dehri (Town) P.S.
Case No.130 of 1994, subject to the conditions (i) That one of the
bailors will be a close relative of the petitioner, who will give an
affidavit giving genealogy as to how he is related with the
petitioner. The bailors will undertake to furnish information to the
court about any change in the address of the petitioner, and (ii) That
the petitioner will be well represented on each date and if he fails to
do so on two consecutive dates, his bail will be liable to be
cancelled.
JA/- (Anjana Prakash,J.)