IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24007 of 2008
NUNU SHARMA @ NUNU @ VISHWAJEET SHARMA & ANR
Versus
THE STATE OF BIHAR
-----------
2/ 10.7.2008 Heard learned counsel for the parties.
The petitioners are accused of a complaint
case which was filed for the offences under Sections
379,386 and other sections of the Indian Penal Code and
3/4 of the Scheduled Castes and Scheduled Tribes
(Prevention of Atrocities) Act.
Submission is that the case was filed under
some confusion and later on a petition was filed on
behalf of the complainant mentioning therein that now
there is no bitterness between the parties. The
petitioners are in jail custody since 6.5.2008.
Considering the facts and circumstances of
the case, let petitioners namely, Nunu Sharma alias
Nunu alias Vishwajeet Sharma and Shiv Kumar Das, be
released on bail on furnishing bail bonds of
Rs.10,000/-(ten thousand) each with two sureties of the
like amount each to the satisfaction of Sri V.Prasad,
Judicial Magistrate, Ist Class, Bhagalpur in Complaint
Case No. 778 of 1997.
Tahir/- ( Shyam Kishore Sharma, J.)