High Court Patna High Court - Orders

Md. Ashraf Ali vs The State Of Bihar on 9 November, 2011

Patna High Court – Orders
Md. Ashraf Ali vs The State Of Bihar on 9 November, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Criminal Miscellaneous No.33614 of 2011

                        Md. Ashraf Ali, Son of Late Md. Naimuddin, resident of
                        Mohalla Sohdih, Mahua Tola, P.S. Sohsarai, District
                        Nalanda.
                                                                             -------Petitioner
                                                    Versus
                        The State Of Bihar
                                                                       -----Opposite Party
                                                ----------------

03/- 09/11/2011 Heard Mr. Khatim Reza learned counsel for the petitioner and Mr.

Damodar Prasad Tiwary learned Additional Public Prosecutor for the State,

who is armed with carbon copy of the case diary up to paragraph – 44 dated

28.07.2011.

The petitioner apprehending his arrest in connection with a case

registered for the offence punishable under Sections 197, 218, 406, 409, 467,

468, 420 and 120(B) of the Indian Penal Code, is solitary named accused in

this case with allegation of committing serious irregularities and huge

defalcation of amount.

Submission is that he has already been suspended and departmental

proceeding is going on and internal enquiry indicates that Chief Executive

Officer is also one of the culprits, but no action has been taken as yet against

him. Further, the internal enquiry indicates that out of seven

charges/allegations, five were prima facie proved against the petitioner and all

such allegations are of serious nature relating to defalcation of huge amount.

In view of the above, petitioner appears not entitled for the

privilege sought. Accordingly, prayer for anticipatory bail of the above

named petitioner in connection with Bihar P.S. Case No. 96 of 2011,

pending in the court of Chief Judicial Magistrate, Nalanda, is hereby

refused.

( Akhilesh Chandra, J.)
Praveen/-