High Court Patna High Court - Orders

Ramashish Mahto vs State Of Bihar on 7 July, 2008

Patna High Court – Orders
Ramashish Mahto vs State Of Bihar on 7 July, 2008
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No. 4987 of 2008
                              RAMASHISH MATHO
                                       Versus
                                STATE OF BIHAR
                                        With

                               Cr.Misc. No.18998 of 2008
                              RAMNATH PRASAD SINGH
                                         Versus
                                  STATE OF BIHAR
                                        -----------

6/ 07.07.2008 Both the cases are taken up together as they arise out of the

same case.

Heard learned counsel for the petitioners and the learned

Addl. P.P.appearing for the State.

The case is under Sections 420, 467, 468, 471, 408, 409,

120(B) of the Indian Penal Code.

According to the allegations made in the FIR against the

accused persons Rs. 15 lacs was allotted to the District Superintendent

of Education, Nalanda during the financial year 1999-2000 for the

purchase of stationery, but the vouchers and other documents showed

that the purchases made were illegal and irregular. The stock register of

the office revealed that in spite of the excess attendance register of

students and other registers supplied, purchase order was unnecessarily

made in respect of these registers. There has been cutting and over

writing on large scale in the registers.

It appears from para 36 of the case diary that according to the

audit report the following irregularities were found;-

(1) Against allotment of Rs. 15 lacs for the year

1999-2000 for the purchase of stationery

expenditure was made for Rs. 15,59,323/-.
2

(2) During the year 2000-2–1 the allotment for

the above purchase was Rs. 11,68,050/- and

purchase was made for Rs. 11,30,000/- and

out of that amount Rs. 7,56,500/- only had

been paid and stock distribution register was

not made available for audit in respect of the

purchase.

(3) Certificate regarding stock verification was

not recorded by District Superintendent of

Education as per rules.

Learned counsel for the petitioners submitted that the entire

responsibility for the purchase of stationery was on the purchase

committee , but petitioner Ramashish Mahto at the relevant time was

Area Education Officer and petitioner Ramnath Prasad Singh was Head

Master , Buniyad Vidhalaya, Gokulpur in Harnaut Block and on

2.5.2000 he had taken additional charge of Regional Education Officer

and he remained in charge of R.E.O. till 31.5.2001 when he retired. In

para 30 of the case diary it has been mentioned as to who were the

members of the purchase committee and that para does not show that

any of the petitioners were member of the purchase committee. There is

nothing in the case diary to show that the petitioners were involved in

the purchase or supply of stationery or they had any occasion to make

any cutting or over writing. The order of the learned Sessions Judge

would also show that nothing so far has been found against the

petitioners, but as the investigation is continuing, the anticipatory bail
3

petition of the petitioners was rejected by the learned Sessions Judge.

Learned Addl. P.P. opposed the prayer.

Considering the above submissions of the learned

counsel, the prayer of the petitioners for anticipatory bail is allowed. It is

ordered that in case of their surrender before the concerned Magistrate

within a month from today or arrest by police, they shall be released on

bail, on furnishing bail bond of Rs. 10,000/- (ten thousand) each with

two sureties of the like amount each to the satisfaction of Chief Judicial

Magistrate, Nalanda in connection with Laheri P.S. Case No. 128 of

2005, subject to the conditions as laid down under Section 438(2) of the

Cr.P.C.

DKS/                                         (Rekha Kumari,J)