High Court Patna High Court - Orders

Suresh Prasad vs State Of Bihar on 10 December, 2010

Patna High Court – Orders
Suresh Prasad vs State Of Bihar on 10 December, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.18758 of 2010
                                  SURESH PRASAD
                                          Versus
                                   STATE OF BIHAR
                                        -----------

4 10.12.2010 Heard learned counsel for the parties.

There are irregularities in purchasing

the articles. The allegation is that lesser

articles were supplied and payments were made to

the supplier. Submission is that later it

appeared that irregularities were there in

purchase of articles without approval of

purchase committee. Articles were supplied by

Ankur Trading Corporation, payment was not made

who approached this Court in C.W.J.C.No. 11476

of 2002, was disposed of on 9.4.2004 with a

direction to make payment after verifying

irregularities and that was paid also. Materials

were purchased, decided by Purchase Committee

for the earlier financial year held on 30.3.1999

and that was lesser than the present market

price. Petitioner was authorized also by earlier

decision of Purchase Committee to purchase

articles in exigency. Lastly it is submitted

that if any offence is made out, not justifying

refusal of anticipatory bail.

Thus, having regard to the facts and
2

circumstances of the case, in the event of

arrest or surrender within one month from the

date of communication of this order, the above

named petitioner shall be released on bail on

furnishing bail bond of Rs. 10,000/-(ten

thousand) with two sureties of the like amount

each to the satisfaction of Chief Judicial

Magistrate, Nalanda in Laheri P.S. Case No. 128

of 2005, subject to the condition as laid down

under section 438(2) Cr.P.C.

AI                                             ( Mandhata Singh, J.)