High Court Patna High Court - Orders

Mahendra Prasad vs State Of Bihar on 9 July, 2008

Patna High Court – Orders
Mahendra Prasad vs State Of Bihar on 9 July, 2008
                 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/