IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20332 of 2008
SHEO DAYAL VERMA @ SHIVE DAYAL VERMA
Versus
STATE OF BIHAR THRU. VIG.
-----------
3 11.7.2008 Heard the parties.
The petitioner is an accused in a case under sections
7/13(2) read with section 13(1)(d) of the Prevention of Corruption Act.
The allegation is that the petitioner who is the Principal
of Rajkiya Kameshwar Singh Ayurvedic Hospital, Darbhanga took a
bribe of Rs.5900/- from one Dineshwar Pd. Singh who happens to be a
4th grade employee in the said Hospital.
Learned counsel for the petitioner submits that
apparently the said employee had grievance against the petitioner as he
was evicted from the college premises on that ground that he had
encroached on the college land. On the other hand, Dineshwar Pd. Singh
has alleged that the petitioner was demanding an additional amount of
Rs.8000/- for granting promotion to the 4th grade employees.
Accordingly a trap was set up and it is said that the petitioner was found
with Rs.5900/- in his right hand. Thereafter, the officers of the
Vigilance Department seized the said money.
Learned counsel submits that the petitioner is in custody
for five months and considering the back ground and the cause of
grievance of the informant, it appears that he had mala fide intention in
giving the said money to the petitioner. The petitioner being a
Government servant is not likely to abscond and misuse the privilege of
bail.
2
In the circumstances the petitioner Sheo Dayal Verma
@ Shive Dayal Verma is directed to be released on bail in Special Case
No. 07/2008, arising out of Vigilance Case No. 13/2008, on furnishing
bail bond of rupees ten thousand with two sureties of the like amount
each to the satisfaction of the Special Judge (Vigilance), Muzaffarpur.
haque (Sheema Ali Khan, J.)