Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Patna High Court - Orders

Umesh Prasad vs The State Of Bihar on 7 January, 2010

Author: Dharnidhar Jha

Bench: Dharnidhar Jha

            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.35820 of 2009
             UMESH PRASAD @UMESH CHANDRA S/O SRI RAM BACHAN RAM
             MOH- KURAICH YADAV DHARAMSALA SIKSHA PARIYOJNA,
             SASARAM, ROHTAS.
                        Versus
                  THE STATE OF BIHAR
                           with
                Cr.Misc. No.37117 of 2009
            DHANESHWAR PRASAD S/O LATE SRI RAM PRASAD R/OVILL
            MAHADEOGANJ, P.S. NAWANAGAR, DISTT- BUXAR, AT
            PRESENT RESIDENT OF VILLAGE MAHADEOGANJ, P.S.
            NAWANAGAR,DISTRICT BUXAR, AT PRESENT WARD NO.9,
            BIKRAMGANJ, P.S. BIKRAMGANJ, DISTT- ROHTAS
                       Versus
             THE STATE OF BIHAR
                          Wit
                Cr.Misc. No.37335 of 2009
            ANIL KUMAR SRIVASTAVA S/O NIRSU NARAYAN SHRIVASTVA
            VILL.BANDE P.S AMNOUR DIST. SARAN AT PRESENT SUB-
            DIVISIONAL EDUCATION OFFICER, SASARAM NORTH,
            BIKRAMGANJ, ROHTAS
                       Versus
                THE STATE OF BIHAR
                          -----------



3.   7.1.2010

Heard.

The F.I.R. is in respect of defalcating huge money by getting issued a Cheque Book of particular numbers of cheques unauthorisedly allegedly by some other person who has not yet been traced out and by issuing those cheques withdrawing huge amount of public money which could be above Rs. 40,00000/-(forty lakhs). The accounts being run in the Punjab National Bank and Allahabad Bank at Sasaram. Punjab National Bank had two accounts whereas Allahabad Bank had one. Shri Anil Kumar Srivastava was the Sub-divisional Education Officer, Bikramganj, 2 Sasaran North, In-charge of Bikramganj and two other petitioners were employees working under him.

                     It       is    not        denied      that    they     had

        allotment        in       their    favour          and    they     were

operating the accounts. It is also not denied that it was their duties to have the accounts updated in respect of the accounts held by the Education Department for running the Mid Day Meal Centres. As may appear from the F.I.R. the three petitioners simply showed their ignorance as to how cheques were obtained fraudulently from the banks and how the cheques were issued on different dates withdrawing huge amount of over 40,00000/- (forty lakhs). This very ignorance, to me, appears a simple case of connivance inasmuch as no official who is entrusted with such a huge public money could be showing ignorance as to the withdrawal of the money. The petitioners involvement appears writ large on the face of the allegation.

These petitions are dismissed.

( Dharnidhar Jha, J.) Kanth