IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.27817 of 2011
                             Md. Sabbir Ahmad, S/O-Abul Khair
                                             Versus
                             The State Of Bihar Through Dep
                                           -----------
04 04.11.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is in jail custody since 21.05.2011 in a case
registered under Sections 7/13(2) read with Section 13(1)(d) of
Prevention of Corruption Act, 1988 on the charges that he was caught
red handed taking rupees 15 thousand as bribe from the allegation
maker.
The contention of learned counsel for the petitioner is
that, as a matter of fact, the allegation maker is treasurer of a non-
government organization and his organization was black listed but he
was mounting pressure upon the petitioner to sanction advance to his
organization which was refused by the petitioner and after that
allegation maker managed the vigilance officials and got instituted
this false case against the petitioner.
Considering the aforesaid facts and circumstances as
well as period of detention of the petitioner in jail custody, let the
petitioner be released on bail on furnishing bail bonds of Rs. 10,000/-
(Ten Thousand) with two sureties of the like amount each to the
satisfaction of Special Judge, Vigilance-II, Patna in connection with
Special Case No. 14 of 2011 arising out of Vigilance P.S. Case No. 29
of 2011.
SHAHZAD ( Hemant Kumar Srivastava, J.)