High Court Patna High Court - Orders

Surendra Kumar vs The State Of Bihar & Anr on 7 September, 2011

Patna High Court – Orders
Surendra Kumar vs The State Of Bihar & Anr on 7 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.23922 of 2011
                                      Surendra Kumar
                                            Versus
                                 The State Of Bihar & Anr
                                           -------

03/ 07.09.2011 Learned counsel for the petitioner is permitted to make

necessary correction in the prayer portion of the application within

the course of the day.

Heard learned counsel for the petitioner as well as

learned counsel for the Vigilance.

Petitioner is in jail custody since 24.4.2011 in a case

registered under section 7/13(2) read with section 13(I)(D) of the

Prevention of Corruption Act, 1988.

Petitioner was working as Assistant Engineer in

Electricity department and allegedly, he took Rs 2,000/- as bribe to

clear application of the allegation maker.

Considering the period of detention of the petitioner in

jail custody as well as submissions of the parties, let the petitioner,

Surendra Kumar, be released on bail on furnishing bail bonds of Rs

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

satisfaction of the Special Judge Vigilance, Patna in Special case

no. 9/2011 arising out of Vigilance P.S. Case no. 25/2011.

      shahid                                      (Hemant Kumar Srivastava,J)