IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9454 of 2011
RAJENDRA PANDEY SON OF LATE RAM PARVESH PANDEY.
--------- PETITIONER
Versus
THE STATE OF BIHAR THROUGH VIG
-----------
2 25.03.2011 Heard learned counsels for the petitioner and
the Vigilance.
The petitioner being the Electrical
Superintending Engineer is apprehending his arrest in a
case registered under Sections 406, 420, 467, 468 and
120B of the Indian Penal Code and Section 13(2)(1)
read with Section 13 (I) (d) of Prevention of Corruption
Act.
The petitioner was Electrical Executive
Engineer, Supply Division, Buxur at the relevant time.
It is alleged that on 06.02.2009, raid was
conducted by Vigilance Authority in the leadership of
Ratan Kumar, Electrical Executive Engineer.
Subsequently, the Vigilance found the complicity of
the officials of electricity department also in allowing
the rice mill owners to run the rice mill by illegally
consuming the electricity.
Considering the fact that initially, the case
2
was instituted against the rice mill owners by the
officials of the Electricity Department when the
petitioner was also an Executive Engineer of the
Electricity Department and others have already been
granted anticipatory bail, let the above named
petitioner, be released on anticipatory bail, in the event
of his arrest or surrender before the learned Court
below within a period of 12 weeks from today, on
furnishing bail bond of Rs. 10,000/- (ten thousand)
with two sureties of the like amount each to the
satisfaction of the learned Special Judge, Vigilance-I,
Patna in connection with Vigilance Case No. 80/2010
corresponding to Spl. Case No. 51 of 2010, subject to
the conditions as laid down under Section 438(2)
Cr.P.C.
(Dinesh Kumar Singh, J.)
Amrendra/-