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/-