In the High Court of Jharkhand at Ranchi
A.B.A.No.2494 of 2009
Himanshu Kumar ................................Petitioner
VERSUS
State of Jharkhand..................................Opposite Party
Coram: HON'BLE MR.JUSTICE R.R.PRASAD
For the Petitioner: Mr.V.Shivnath,Sr.Advocate
For the State :Mr. Shekhar Sinha (A.P.P)
14/ 1.4.11
. The order which was recorded on 14.3.2011 reads as follows.
“Learned counsel appearing for the petitioner submits that an F.I.R was
lodged on the allegation that the contractor who was given contract to construct Hata-
Chaibasa Road never constructed the road, in accordance with specification and
thereby the contractor in connivance with the Engineers misappropriated a sum of Rs.
Sixty Three Lacs, but when enquiry was made by the Chief Engineer, Road
Construction Department, State of Jharkhand, Ranchi, at the instance of the
Government, the allegation was found to be not true. Not only that subsequently at the
instance of the Superintendent of Police, chaibasa, when two agencies namely, one
BIT and other Kolkata Based Agency made inquiry, they also did not find any wrong
with the construction of the road rather according to the report, the road was
constructed absolutely in accordance with specification and under this situation, the
petitioner who is a representative of the Contractor has never committed any offence
so far it relates to offence under Section 409 of the Indian Penal Code.”
Pursuant to that order part of the case diary which had not been made available
earlier has been made available to learned counsel appearing for the State.
Learned counsel appearing for the State submits that the case diary refers to the
reports submitted by the two agencies whereby both the agency did not find any
irregularity in the matter of the construction of the road.
However, Mr. Shekhar Sinha, learned counsel appearing for the State points
it out that perhaps the instant case has been referred to the C.B.I for fresh
investigation.
Mr.M.Khan, learned counsel for the C.B.I submits that perhaps this case has
been taken over by the C.B.I for investigation and if the case is adjourned for two
weeks, he may ascertain the fact.
At this stage learned counsel appearing for the petitioner submits that in spite of
that, the petitioner would be ready to get the amount of Rs.56 lacs and odd which
amount is said to have been taken by the petitioner in excess adjusted from the
amount of Rs.1,18,00,000/- which is deposited with the State Government but that
amount be subject to verification of the final measurement
Let this matter be listed on 29.4.2011.
Till then, the petitioner shall not be arrested in connection with Chaibasa Sadar
P.S. Case no.62 of 2006).
Let a copy of this order be handed over Mr. Khan for needful.
(R.R.Prasad, J.)
ND/