IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 842 of 2011
...
Sudhir Khalkho ... ... 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 Sudhir Khalkho, in connection
with RC18 (A)/2009 (R) pending in the court of Additional Judicial
CommissionercumSpecial 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 alleged that in Contract Agreement No. 09F2/0506,
Contractor, Gajo Prasad Mehta had submitted 06 nos. of fake invoices of
Bitumen purported to be issued by Indian Oil Corporation Ltd. Bokaro and
had taken payment against the said invoices with the connivance of
petitioner.
It is submitted that petitioner is Assistant Engineer and he has been
falsely implicated in this case, though he has got no role in verification of
Bitumen. It is further submitted that the entire responsibility is on the
Executive Engineer to give certificate regarding the arrival of Bitumen. It is
further submitted that the Executive Engineer has been exonerated by the
C.B.I. and only petitioner and Junior Engineers have been charge sheeted.
Accordingly, petitioner prays that he may be enlarged on anticipatory bail.
Learned counsel for the C.B.I. submits that as per work order
(AnnexureD), the certificate of arrival of Bitumen is required to be given
either by the Assistant Engineer or by the Executive Engineer. It is
submitted that in the instant case petitioner, who is Assistant Engineer, had
given verification certificate and on the basis of that wrong payment made
to the Contractor.
Considering the aforesaid facts and circumstances, specially in view
of the allegations made against the petitioner in the counter affidavit and
documents attached with it, I am not inclined to enlarge the petitioner on
anticipatory bail. Accordingly, the anticipatory bail application is rejected.
(Prashant Kumar, J.)
sunil/