High Court Patna High Court - Orders

Subodh Kumar vs The State Of Bihar on 29 March, 2011

Patna High Court – Orders
Subodh Kumar vs The State Of Bihar on 29 March, 2011
                 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/-