IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36396 of 2011
Ravi Kumar, Son of Late Mohan Chandra Pandey, Resident of village-
Kulhadia, P.S.-Koelbar, District-Bhojpur. ........Petitioner.
Versus
The State of Bihar ( Through Vigilance) .......Opp. Party.
-----------
2 04.11.2011 Heard learned counsel for the petitioner and learned
counsel appearing on behalf of the Vigilance.
The petitioner prays for bail in connection with a case
registered for the offence under Sections 7/13(2) read with
Section 13 (1) (d) of the Prevention of Corruption Act.
The petitioner is alleged to have been apprehended in a
trap case while accepting Rs. 10,000/- as bribe on 1.7.2011.
It is submitted that the petitioner is a clerk and was
posted in the office of Assistant Registrar, Sikarahana at the
relevant point of time. Apart from claiming himself to be
innocent, it is submitted that the investigation is over and charge
sheet has already been submitted in the court. There is no
requirement of custodial interrogation of the petitioner. There is
no likelihood of conclusion of the trial in near future. The
petitioner being in government service is not likely to abscond or
tamper with the evidence.
Considering the facts and circumstances of the case, the
petitioner is ordered to be released on bail on furnishing bail
bonds of Rs. 20,000/- (Ten Thousand only) with two sureties of
the like amount each to the satisfaction of the learned Special
Judge, Vigilance (North Bihar), Muzaffarpur in connection with
2
Special Case No. 16 of 2011, arising out of Vigilance (Patna) P.S.
Case No. 41 of 2011 subject to the condition that one of the bailor
must be a close relative of the petitioner.
It is made clear that the petitioner must be physically
present in the court on the date fixed by the trial court for framing
of charge, failing which the court below would be at liberty to
take steps for cancellation of his bail bonds.
Sanjeet (Ashwani Kumar Singh, J.)