IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.34094 of 2011
Dhaneshwar Tiwary @ Sadhu S/O Late Ramchit Tiwary @ Dhrup Tiwary
R/O Village - Banarpur, P.S. Mufassil Chausa, District - Buxar.
.....Petitioner.
Versus
The State of Bihar .....Opposite Party.
For the Petitioner : Mr. Amit Kumar, Advocate.
For the State : APP.
----------------------------------
02/ 16.11.2011 Heard learned Counsel for the petitioner and learned
Counsel for the State.
The petitioner is being prosecuted for an offence
under Section 3 of Railway Properties (Unlawful Possession) Act.
Submission is that the petitioner is in custody since
11.07.2011 and he has no criminal history behind him and for the
first time he has been made accused in the present case. The
petitioner is a night guard and he was arrested from the rice mill.
Considering the facts and circumstances of the case,
the above named petitioner is directed to 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 the learned Railway
Judicial Magistrate, Ara in connection with Buxar R.P.F. (Post)
Case No. 02 of 2011.
(Shyam Kishore Sharma, J.)
kksinha/-