High Court Jharkhand High Court

Arun Kumar Singh vs State Of Jharkhand Thr Cbi on 28 April, 2011

Jharkhand High Court
Arun Kumar Singh vs State Of Jharkhand Thr Cbi on 28 April, 2011
              IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                A.B.A. No. 877 of 2011
                                         ...
           Arun Kumar Singh                              ...      ... Petitioner
                                ­V e r s u s­
           The State of Jharkhand through C.B.I. ...                ... Opposite Party
                                         ...
           CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                         ...
           For the Petitioner            : ­ Mr. B.P. Pandey, Sr. Advocate.
           For the State                 : ­ Md. Mokhtar Khan, A.S.G.I.
                                         ...                              
03/28.04.2011

Anticipatory   bail   application   filed   by   Arun   Kumar   Singh,   in 
connection   with   RC­20   (A)/2009   (R)   pending   in   the   court   of     Special 
Judge, C.B.I., Ranchi, is moved by Sri B.P. Pandey, learned senior counsel 
for the petitioner and opposed by Md. Mokhtar Khan, learned counsel for 
the C.B.I.

It is submitted by learned counsel for the petitioner that petitioner is 
Junior Engineer and entire allegation is against the concerned Executive 
Engineer.  It  is  further   submitted  that  during   investigation  petitioner  co­
operated with the Investigating Agency, but he has not been arrested by 
the Investigating Agency, which shows petitioner’s innocence. It is further 
submitted that petitioner is ready to surrender in the court below and he 
will face trial and will not absent from trial on any date nor he will leave 
his ordinary place  of  residence.  Accordingly,  it is prayed  that petitioner 
may be enlarged on anticipatory bail.

On   the   other   hand,   Sri   Khan,   learned   counsel   appearing   for   the 
C.B.I.  submits that petitioner conspired with the accused contractor and 
other   co­accused   and   committed   criminal   misconduct   by   preparing   bills 
and measurement book which were not supported by Bitumen invoice of 
the Government Company and thereby put loss to the State Exchequer for 
his own wrongful gain. Accordingly, it is submitted that petitioner does not 
deserve to be enlarged on anticipatory bail.

Having   heard   the   submission,   I   have   gone   through   record   of   the 
case. 

In   view   of   allegations   made   in   the   counter   affidavit   as   well   as 
documents annexed with it, I am not inclined to enlarge the petitioner on 
anticipatory bail. Accordingly, the anticipatory bail application is rejected.

 

    (Prashant Kumar, J.)
sunil/