IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6263 of 2011
SUBODH KUMAR SON OF ASHWANI KUMAR.
Versus
THE STATE OF BIHAR
-----------
2 29.03.2011 Heard learned counsels for the petitioner and
the State.
The petitioner is apprehending his arrest in a
case registered under Sections 147, 149, 323, 341, 342,
336, 353 and 504/506 of the Indian Penal Code and
Sections 146 and 174A of the Railway Act.
It is alleged against four named accused
persons and 32-35 unknown persons to have entered
into the cabin of the railway and obstructed the railway
traffic. The petitioner was named in the F.I.R., but it
appears that the name of the petitioner was taken by the
informant on the basis of enquiry from the others.
A statement has been made that the petitioner
has no criminal antecedent.
Considering the general nature of accusation,
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
2
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, 1st Class, Kiul in connection with
Kiul G.R.P., P.S. Case No. 74/2010, subject to the
conditions as laid down under Section 438(2) Cr.P.C.
(Dinesh Kumar Singh, J.)
Amrendra/-