IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellanious No.17579 of 2011
Nand Kishore Bhagat
Versus
The State Of Bihar
----------------------------------
4 04-08-2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the state.
Petitioner is in jail custody since 22.01.2011 in a
case registered under Sections-7/13(2) read with section
13(1)(D) of the Prevention of Corruption Act on the charges
that he was caught red handed by the Vigilance Officials taking
bribe of Rs 3,000/-
Learned counsel for the petitioner drew my attention
towards the petition of allegation maker and submitted that he
had made allegation against one, Mandal Jee (Karmchari)
whereas the petitioner is Nand Kishore Bhagat and as a matter
of fact, the money belongs to the yield of issuance of revenue
receipts and the aforesaid amount is not bribe amount.
Taking into consideration the aforesaid facts and
circumstances as well as submission of the parties, let the
petitioner, namely, Nand Kishore Bhagat be released on bail
on furnishing bail bonds of Rs 10,000/- (ten thousand) with two
sureties of the like amount each in connection with Special
Case No. 02 of 2011 arising out of Vigilance P.S. Case No. 05
of 2011 to the satisfaction of Special Judge, Vigilance (Trap),
Patna.
AKV/- ( Hemant Kumar Srivastava,J.)