2000 INSC 0025 SUPREME COURT OF INDIA Gopikant Choudhary Vs. State of Bihar (G. B. Pattanaik and U. C. Banerjee JJ.) 06.01.2000 ORDER The Text below is only a summarized version of the order pronounced The impugned order of the Chief Minister sanctioning prosecution against the person retired on account of loss sustained to the exchequer is not sustainable in law and the order of prosecution set aside.