High Court Patna High Court - Orders

Jitendra @ Dhirendra Kumar vs State Of Bihar on 25 June, 2010

Patna High Court – Orders
Jitendra @ Dhirendra Kumar vs State Of Bihar on 25 June, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.2579 of 2010
                           RAM CHANDRA SAO
                                  Versus
                          THE STATE OF BIHAR
                                    with
                         Cr.Misc. No.3231 of 2010
                     JITENDRA @ DHIRENDRA KUMAR
                                  Versus
                             STATE OF BIHAR
                                    with
                         Cr.Misc. No.3864 of 2010
                             SANJAY KUMAR
                                  Versus
                          THE STATE OF BIHAR
                                 -----------

03. 25.06.2010 Petitioners are languishing in jail since Februray-

March, 2009 in a case registered under Section 395 of the

I.P.C.

It is alleged that on 23.12.2008 seven unknown

persons entered into the temple and took away the idols of

different Gods, one mobile and cash of Rs. 150/-

It is submitted by learned counsel for the

petitioners that on the confession of one Nagendra Sah

petitioner Sanjay Kumar name surfaced. It is further

submitted by learned counsel for the petitioners that there are

two other cases apart from the present one against the

petitioners one under Section 379 I.P.C. while other under

Section 414 I.P.C. Moreover no actual recovery in the present

case has been made from the possession of the petitioners nor

they have been put on T.I. parade till date.

Learned counsel for the State submits that from
2

one auto rickshaw some idols were recovered in which these

petitioners were found to be sitting and for that two cases one

under Section 414 I.P.C. and other under Section 379 Cr.P.C.

were lodged.

Considering the period of custody and the fact that

petitioners have not been put on T.I. parade in spite of their

being in custody for more than a year, let the petitioners

namely 1. Ram Chandra Sao 2. Jitendra @ Dhirendra Kumar

3. Sanjay Kumar, be released on bail on furnishing bail bond

of Rs. 10,000/-(ten thousand) each with two sureties of the

like amount each to the satisfaction of Chief Judicial

Magistrate, Jehanabad in connection with Sakurabad P.S.

Case No. 79 of 2008(G.R. No. 2564 of 2008).

It is made clear that the bail bond of the

petitioners will not be accepted if they are involved in more

than three cases and the Trial Court will be at liberty to

cancel the bail bond of the petitioners if they fail to appear on

three consecutive dates or they get involved in similar nature

of case.

Shageer                                       (Dinesh Kumar Singh, J.)