High Court Patna High Court - Orders

Nemo Narayan Agrawal @ Namo … vs State Of Bihar Thru.Cabin.Vigi on 3 September, 2010

Patna High Court – Orders
Nemo Narayan Agrawal @ Namo … vs State Of Bihar Thru.Cabin.Vigi on 3 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.30195 of 2010
             NEMO NARAYAN AGRAWAL @ NAMO NARAYAN AGRAWAL
                                                Versus
                          STATE OF BIHAR THRU.CABIN.VIGI
                                              -----------

3 3.9.2010 Heard counsel for the petitioner and the State.

The petitioner is an accused in a case under sections 420,

465, 466, 467, 471, 477(A), 201, 109, 120(B) of the Penal Code and

section 13(2) read with section 13(1)(d) of the Prevention of

Corruption Act.

One Ashok Kumar Singh, IAS the then Managing Director

of the Bihar State Financial Corporation has collected some money

from Non-Governmental organization namely “Samvedana‟ and

“Green Earth India”.The petitioner was a treasurer of „Samvedna‟.

Learned counsel for the petitioner submits that the Secretary

and other office bearers of the said organization has either been

granted anticipatory bail or regular bail. The petitioner in his short

tenure had issued cheque worth Rs.3,000/- only. He further submits

that even cognizance against some of the accused has been quashed

and F.I.R. against Ashok Kumar Singh has also been quashed.

Considering the facts and circumstances of the case, the

petitioner Nemo Narayan Agarwal @ Namo Narayan Agrawal is

directed to be released on bail in connection with Special Case No.21

of 2002 arising out of Vigilance Case No.07 of 2002 on furnishing bail

bond of Rs.5,000/- with two sureties of the like amount each to the

satisfaction of the Special Judge Vigilance Ist, Patna.

    KHAN                                                (S.P.Singh,J)
 2