IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18758 of 2010
SURESH PRASAD
Versus
STATE OF BIHAR
-----------
4 10.12.2010 Heard learned counsel for the parties.
There are irregularities in purchasing
the articles. The allegation is that lesser
articles were supplied and payments were made to
the supplier. Submission is that later it
appeared that irregularities were there in
purchase of articles without approval of
purchase committee. Articles were supplied by
Ankur Trading Corporation, payment was not made
who approached this Court in C.W.J.C.No. 11476
of 2002, was disposed of on 9.4.2004 with a
direction to make payment after verifying
irregularities and that was paid also. Materials
were purchased, decided by Purchase Committee
for the earlier financial year held on 30.3.1999
and that was lesser than the present market
price. Petitioner was authorized also by earlier
decision of Purchase Committee to purchase
articles in exigency. Lastly it is submitted
that if any offence is made out, not justifying
refusal of anticipatory bail.
Thus, having regard to the facts and
2
circumstances of the case, in the event of
arrest or surrender within one month from the
date of communication of this order, the above
named petitioner shall be released on bail on
furnishing bail bond of Rs. 10,000/-(ten
thousand) with two sureties of the like amount
each to the satisfaction of Chief Judicial
Magistrate, Nalanda in Laheri P.S. Case No. 128
of 2005, subject to the condition as laid down
under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)