IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19763 of 2010
DHARMENDRA SINGH, SON OF SRI SURYA DEO SINGH,
RESIDENT OF VILLAGE-BASUHAR, POLICE STATION-
PUNPUN, DISTRICT-PATNA.........................PETITIONER.
Versus
THE STATE OF BIHAR...........................OPPOSITE PARTY.
-----------
For the Petitioner : Mrs. Rashmi Kumari Mandilwar, Advocate.
For the State : Mr. Binod Kumar SAfi, A.P.P.
————
2. 17.6.2010. Heard learned counsel for the petitioner and the
learned A.P.P. for the State.
The petitioner apprehends his arrest in a case
registered under Sections 147/153/174B of the Railway Act.
It has been submitted on behalf of the petitioner
that this case was lodged on account of the fact that the
accidental death caused by a Tata-407, certain persons of the
locality assembled and disturbed the running of the train on the
railway track. Learned counsel submits that he is not named in
the complaint rather his name has come as one of the co-
accused, namely, Pintu, was arrested and allegedly he had taken
the name of the petitioner in his confessional statement. It has
also been submitted that except the above, there is no material
2
against the petitioner and similarly situated co-accused, namely,
Mintu Singh @ Ajeet Kumar, Aultar Kumar, Bulter Kumar,
Munna Kumar and Barka @ Chottu Kumar, had already been
granted anticipatory bail by the court below itself vide
Annexure-‘2’ series to the application.
Having considered the facts and the circumstances
of the case, let the petitioner, Dharmendra Singh, in the event
of his arrest or surrender by him within four weeks from today,
be enlarged on bail on his furnishing bail bond of
Rs.10,000/(Rupees Ten Thousand) each with two sureties of
the like amount each to the satisfaction of the Railway Judicial
Magistrate, Patna, in connection with Complaint Case
No.2968(C)/09 in R.P.F. Jehanabad Post Case No.221/2009,
subject to the conditions laid down under Section 438(2)
Cr.P.C.
(Dr. Ravi Ranjan, J)
P.S.