High Court Patna High Court - Orders

Shyam Sunder Prasad vs State Of Bihar &Amp; Anr on 4 October, 2010

Patna High Court – Orders
Shyam Sunder Prasad vs State Of Bihar &Amp; Anr on 4 October, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.36846 of 2010
                 SHYAM SUNDER PRASAD son of late Chandra deep Singh-------Petitioner.
                                              Versus
                                  STATE OF BIHAR & ANR .
                                            -----------

2. 4.10.2010 Heard learned counsel for the petitioner and the State.

Petitioner took Rs.300/- from a student, confessed the

same and returned the amount. For the same Department has also

taken action to suspend him.

Having regard to the facts and circumstances of the case,

in the event of arrest or surrender within a period of one month from

date of receipt/production of a copy of this order, above named

petitioner shall be released on bail on furnishing bail bond of

Rs.10,000/- with two sureties of the like amount each to the

satisfaction of the Special Judge(Vigilance)-II, Patna, in connection

with Kotwali (University) P.S. case no.340 of 2009, Special Case

no.12 of 2010 subject to the conditions as laid down under section

438(2) of the Code of Criminal Procedure.

( Mandhata Singh, J.)
Sudip