IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10089 of 2011
VISHUNDEO RAJAK AND ANR.
Versus
THE STATE OF BIHAR & ANR
-----------
2. 25.03.2011. Heard learned counsels for the
petitioners and the State.
The petitioners are apprehending
their arrest in complaint case in which
cognizance has been taken under Sections
420, 323 and 504 of the Indian Penal Code.
It is alleged that in spite of the
instructions of the University and the
Government to make payment of salary with
regard to the persons who are working on the
sanctioned post but the salary has also been
paid to the persons by taking illegal
gratification who are not working on the
sanctioned post.
It is submitted by the learned
counsel for the petitioners that
subsequently the complainant has retracted
from his initial version and filed a
petition to that effect before the learned
court below.
Considering the general nature of
accusation by a class IV employee against
2
the petitioners, let the petitioners,
Vishnudeo Rajak and Dhirendra Kumar Singh,
be released on bail in the event of arrest
or surrender before the learned court below
within a period of twelve weeks from today
in connection with complaint case no.523(C)
of 2010 on furnishing bail bond of
Rs.10,000/-(Ten Thousand) each with two
sureties of the like amount each to the
satisfaction of the learned A.C.J.M. Hilsa,
Nalanda, subject to the conditions as laid
down under Section 438(2) of the Code of
Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)