High Court Patna High Court - Orders

Madan Gopal Pandey vs The State Of Bihar & Thru.Vig. on 28 June, 2011

Patna High Court – Orders
Madan Gopal Pandey vs The State Of Bihar & Thru.Vig. on 28 June, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.17972 of 2011
                                        Madan Gopal Pandey
                                                 Versus
                              The State Of Bihar Through Vigilance.
                                               -----------

02/ 28.06.2011 Heard learned counsel for the petitioner as well as learned

counsel appearing for the Vigilance.

Petitioner is languishing in jail custody since 18.5.2010 on

the allegation that he issued no objection certificate in respect to

several vehicles without verifying genuine documents.

The contention of the learned counsel for the petitioner is

that occurrence is said to have taken place in between 1987 to 1990

and after that up till now more than 65 cases have already been

registered against the petitioner in different police stations and the

petitioner in several cases has been granted anticipatory bail as well as

regular bail.

Considering the above stated facts and circumstances as

well as submissions of the parties, let the petitioner, Madan Gopal

Pandey, be released on bail on furnishing bail bonds of Rs 10,000/-

with two sureties of the like amount each to the satisfaction of the

Special Judge, Vigilance I, Patna in Special Case no. 78/1994 arising

out of Dehri (Town) P.S. Case no. 255/1994.

shahid                                            (Hemant Kumar Srivastava,J)