High Court Patna High Court - Orders

Bira Ram vs The State Of Bihar on 26 March, 2011

Patna High Court – Orders
Bira Ram vs The State Of Bihar on 26 March, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.35919 of 2010
            BIRA RAM S/O LATE SHEOPUJAN RAM, RESIDENT
            OF VILLAGE-SARAFAR, P.O.-JAMORHI, P.S.-TARARI,
           DISTRICT- BHOJPUR(BIHAR),PRESENTLY RESIDING
           AT Qr.No.H/39. ARGORA HOUSING COLONY,DISTRICT-
                     RANCHI (JHARKHAND).
                             Versus
                       THE STATE OF BIHAR
                                      -----------

4 26.3.2011 Let, a supplementary affidavit filed on behalf of the

petitioner to day in the court, be kept on the record.

The petitioner apprehends his arrest in a criminal

prosecution registered under sections 409,467,468,471 and

420 of the Indian Penal Code.

It is submitted that at the relevant time,the

petitioner was posted and working as Executive Engineer,

Sasaram,Camp Dehri-on – Sone in the District of Rohtas in

theTubewell Division under Department of Irrigation, and he

is not named in the F.I.R. vide Annexure-I as an accused.

According to the prosecution case, co-accused Raj

Kumar Singh was appointed as contractor for sinking

Government tubewell in the District of Rohtas and for that

purpose he was made an advance of Rs.8,68,000/-. However,

during course of inspection it was found that work worth

Rs.4,04,000/-only was completed by the aforesaid contractor
2

and he had received excess amount of Rs.4,64,000/-. During

course of investigation the involvement of the petitioner and

some other government officials also transpired for

commission of crime in question.

Learned counsel for the petitioner submits that

apart from criminal prosecution, the petitioner was subjected

to departmental proceeding also for his omission and

commission for execution of certain scheme of the

government in the district of Rohtas. On conclusion of the

departmental proceeding , punishment of censor was inflicted

upon him and it was further directed that an amount of

Rs.1,89,580.35 shall be recovered from the petitioner. The

order of punishment in the departmental proceeding has been

brought on record as Annexure-3 to this application.

By filing supplementary affidavit it has been stated

that the aforesaid entire amount of Rs.1,89,580.35 has already

been recovered from the salary of the petitioner. It has also

been highlighted that the petitioner is now at the verge of

retirement.

Be that as it may, in view of the fact that petitioner

was subjected to the departmental proceeding and a

punishment of censor has been inflicted upon him and an
3

amount of Rs.1,89,580.35 has already been recovered from

his salary, prayer for anticipatory bail is allowed, subject to

verification of fact about recovery of the aforesaid amount by

the court below. The petitioner, Bira Ram, in the event of his

arrest/surrender before the court below within four weeks

from today 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 learned Chief Judicial Magistrate, Rohtas

at Sasaram, in connection with Akodhi Gola P.S. Case

No.29/03 dated 3.5.2003 subject to the conditions laid down

under section 438(2) of the Cr.P.C. as also subject to further

conditions that:

(A) one of the bailors must be a government servant or a

close family members of the petitioner, who will file an

affidavit in the court below showings his/her relationship

with the petitioner,

(B) if the petitioner is found involved in same and similar

nature of cases in future, then in that case the informant/

prosecution shall be at liberty to file a petition for

cancellation of the bail of the petitioner, and if such a

petition is filed, the court below would be obliged to dispose

of the same in accordance with law after giving opportunity
4

of hearing to all concerned and

(C) the petitioner shall make regular pairvi in the

court below in the present case either by appearing himself

in person or through representation by his lawyer on each

and every dates, and if on two consecutive dates petitioner

fails to make pairvi, then the court below shall be at liberty

to cancel the bail bonds of the petitioner.

It is further directed that the learned Magistrate at

the time of acceptance of bail bonds of the petitioner shall

direct the petitioner to produce relevant record/document

within a reasonable time fixed by him to prove that, as a

matter of fact, amount of Rs.1,89.580.35 has already been

recovered from his salary. If the learned Magistrate is

satisfied about recovery, then the petitioner shall be allowed

to remain on bail on the terms and conditions indicated

above. However, if the learned Magistrate comes to a finding

that the aforesaid amount has not been recovered from the

salary of the petitioner and the statement made before this

Court is false, then in that case learned Magistrate shall be

obliged to cancel the bail bonds of the petitioner and he shall

be taken into custody, whereafter the petitioner will be at
5

liberty to seek regular bail, if so advised.

(Birendra Prasad Verma,J.)
Anilkrs.sinha