IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21641 of 2008
MAHENDRA PRASAD
Versus
STATE OF BIHAR
-----------
3. 9.7.2008 Petitioner apprehends his arrest in Bachhawara
P.S.case No.33 of 2008 registered under Section 467, 468, 471,
419, 420, 406, 431, 161, 162 and 120B of the Indian Penal Code
and prays for grant of anticipatory bail.
Mr.Basant Kumar Choudhary, Senior Advocate,
appears on behalf of the petitioner. State is represented by
Mr.Haque, Additional Public Prosecutor.
According to the prosecution, petitioner in
connivance with other Engineers and the Contractor used
substandard material for construction of the road in various
schemes and even obtained fund for execution of the scheme by
submitting false report.
In view of the nature of allegation and material
available, I am not inclined to accede to the prayer of the
petitioner.
Application stands dismissed.
(Chandramauli Kr.Prasad, J.)
Narendra/