IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.35066 of 2011
Ram Janam Singh
Versus
The State Of Bihar Through Vigilance.
2. 25.10.2011. Heard learned counsels for the
petitioner and the State.
The petitioner being the Assistant
in F.C.I. is languishing in custody since
11.08.2011 in a case registered under
Sections 9/7, 13(2) read with Section
13(1)(d) of the Prevention of Corruption
Act.
It is alleged that for payment of
bill of One Crore the Manager of F.C.I. was
paid Rs. 1,50,000 against the demand of Rs.
2,00,000/- which was subsequently kept in
the bag by this petitioner being the
Assistant of the Manager.
Considering the fact that thrust of
accusation is against the Manager who made
demand and period under custody, let the
petitioner, above named, be released on bail
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 for Vigilance Cases,
North Bihar, Muzaffarpur in connection with
2
Special Case No. 27 of 2011 arising out of
Vigilance P.S. Case No. 54 of 2011.
U. K. ( Dinesh Kumar Singh, J)