IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 3557 of 2010
Indranil Chowdhury ... ....Petitioner
Vs.
The State of Jharkhand & Anr ... .... ....Opposite Parties
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
For the Petitioner: Mr. A.K. Kashyap, Sr. Advocate
For the State: Mr. V.S. Jha, APP
For the O.P. No. 2: Mr. S.K. Ughal
6/07.03.2011
: Anticipatory bail application filed by petitioner Indranil
Chowdhury in connection with Chirkunda ( Maithan) P.S. Case No. 160
of 2004 ( G.R. No. 2603 of 2004) pending in the court of Chief Judicial
Magistrate, Dhanbad is moved by Sri. A.K. Kashyap, Sr. Advocate and
opposed by Sri S.K. Ughal, learned counsel for the O.P. No. 2.
It appears that petitioner entered into an
agreement for changing conductors and other items from Durgapur to
kalipahari and from Durgapur to Burdwan. In the said agreement,
there is specific stipulation that petitioner will return old conductors. It
is alleged that the said conductors not returned by petitioner and he
misappropriated them. It is further alleged that by the conduct of
petitioner, DVC sustained loss of Rs. 94,00,000/- and odd.
Earlier on two or three occasions case adjourned
giving opportunity to petitioner’s counsel to seek instruction as to
whether petitioner is ready to deposit the aforesaid amount or not.
Today, Sri Kashyap, submits that his client is not inclined to deposit
the aforesaid amount.
Considering the aforesaid facts and circumstance, I
am not inclined to enlarge the petitioner on anticipatory bail. Hence,
the prayer for anticipatory bail of the petitioner, above named, is
rejected.
( Prashant
Kumar,J.)
Sharda/-