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)