High Court Patna High Court - Orders

Shila Chandra Kumar vs State Of Bihar Thru.Vig. on 8 September, 2010

Patna High Court – Orders
Shila Chandra Kumar vs State Of Bihar Thru.Vig. on 8 September, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.27815 of 2010
                SHILA CHANDRA KUMAR son of late Shaudi Das----------Petitioner.
                                            Versus
                             STATE OF BIHAR THRU.VIG. .
                                          -----------

2. 8.9.2010 Heard learned counsel for the petitioner and the State.

Petitioner is Dy. Superintendent of Police (Mobile)

alleged for making some demand of bribe which later appears that

there was conversation in between the Transport Minister and this

petitioner in which also demand was confirmed. Audio Cassette was

verified by the Hon’ble Apex Court. Finding the same not

corroborating the allegation petitioner is allowed some relief, i.e.,

staying of his arrest but he needs proper relief to face trial, so to

furnish bail bond and put his appearance towards trial. Petitioner is

directed to surrender in the court below, i.e., Special Judge Ist,

Patna, in Special Case no.4 of 2006 and he shall be allowed bail

after his surrender on furnishing bail bond of Rs.10,000/- with two

sureties of the like amount each to the satisfaction of the aforesaid

court.

( Mandhata Singh, J.)
Sudip