High Court Patna High Court - Orders

Pankaj Kumar Sinha vs The State Of Bihar on 1 July, 2011

Patna High Court – Orders
Pankaj Kumar Sinha vs The State Of Bihar on 1 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.19466 of 2011
                                  Pankaj Kumar Sinha
                                          Versus
                                   The State Of Bihar
                                        -----------

2 01.07.2011 Heard learned counsels for the petitioner and

the State.

The petitioner being the T.T. in the railway is

apprehending his arrest in a case registered under

Sections 379 and 384 of the Indian Penal Code.

It is alleged that from six passengers having

valid tickets, realised Rs. 100/- each for allowing them

to leave the platform.

It is submitted by the learned counsel for the

petitioner that on the same day from certain passengers,

the fine was realised for travelling on unauthorised

tickets, which gets reflected from Annexure- 2, then the

present case has been lodged at the instance of those

passengers who were fined.

Considering the aforesaid facts, let the above

named petitioner, be released on anticipatory bail, in

the event of his arrest or surrender before the learned

Court below within a period of 12 weeks from today,

on furnishing bail bond of Rs. 10,000/- (ten thousand)
with two sureties of the like amount each to the

satisfaction of the learned Railway Judicial Magistrate,

Patna in connection with G.R.P. Case No. 144/2011,

subject to the conditions as laid down under Section

438(2) Cr.P.C.

(Dinesh Kumar Singh, J.)
Amrendra/-