High Court Patna High Court - Orders

Mukesh Sharma vs The State Of Bihar on 1 December, 2010

Patna High Court – Orders
Mukesh Sharma vs The State Of Bihar on 1 December, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.30021 of 2010
                                     MUKESH SHARMA
                                             Versus
                                   THE STATE OF BIHAR
                                               with
                                 Cr.Misc. No.32008 of 2010
                                          MD.MUNNA
                                             Versus
                                       STAT OF BIHAR
                                             ---------

04/ 01.12.2010 Above stated criminal miscellaneous cases have arisen out

of Murliganj P.S. Case no. 76/2010 registered under sections 461 and

379 of the IPC and accordingly, both the above stated cases have been

disposed of by this common order.

Heard learned counsel for the petitioners as well as learned

P.P. for the State.

Petitioners are not named in the FIR but it is alleged that

stolen idol was recovered from possession of both petitioners in the

shop of one Yogendra Sharma. It is surprising enough that one stolen

idol was recovered from possession of two petitioners. Petitioners are

languishing in jail custody since 2.5.2010. The police has reported that

petitioners do not have any criminal history.

Accordingly, petitioners (Mukesh Sharma and Md Munna)

are directed to be released on bail in connection with Murliganj P.S.

Case no. 76 of 2010 on furnishing bail bond of Rs 10,000-/ with two

sureties of the like amount each to the satisfaction of the Chief

Judicial Magistrate, Madhepura.

      shahid                                               (Hemant Kumar Srivastava,J)