IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1196 of 2011
RAJIV RANJAN KUMAR
Versus
THE STATE OF BIHAR THROUGH THE
-----------
4 21.04.2011 Heard learned counsel for the petitioner as well as
learned counsel for the Vigilance.
Counter affidavit is filed on behalf of the Vigilance.
It is the case of Vigilance that District Magistrate,
Nawada called for comments of SDO on the file of allegationist
and allegedly, demand of Rs 50,000/- was made to give
comments on the file of the allegation maker and subsequently,
the petitioner who was working as steno of the aforesaid SDO,
was caught red handed taking the bribe amount from the
allegation maker.
Learned counsel appearing for the Vigilance has fairly
conceded that uptill now, the concerned SDO has not been
made accused in this case.
The contention of learned counsel for the petitioner is
that the Vigilance lodged this false case against the petitioner to
save the above-said SDO.
It would appear from perusal of the record that after
trap of the petitioner, he was questioned by the Vigilance
officials and the petitioner replied that he worked on behalf of
the SDO and under his compulsion, he took the amount in
question as the concerned SDO had threatened him to get him
-2-
transfer to the remote place.
Taking into consideration the aforesaid facts and
circumstances as well as submission of the parties, let the
petitioner, namely, Rajiv Ranjan Kumar 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. 48 of 2010 arising out of Vigilance P.S. Case No. 76
of 2010 to the satisfaction of Special Judge, Vigilance-Ist,
Patna.
AKV/- (Hemant Kumar Srivastava,J.)