High Court Patna High Court - Orders

Gopal Choudhary vs State Of Bihar on 8 October, 2010

Patna High Court – Orders
Gopal Choudhary vs State Of Bihar on 8 October, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                       CR. APP (DB) No.1328 of 2008
                          GOPAL CHOUDHARY
                                  Versus
                            STATE OF BIHAR
                                 -----------

03/ 08.10.2010 I.A. No. 1931 of 2010

Appellant Gopal Choudhary is the husband of

deceased Sheela Devi.

Counsel for the appellant submits that there is no

evidence to indicate that this appellant poisoned his deceased

wife and his children, whose dead body was recovered from a

well. Appellant has remained in custody for three years.

Considering this fact, prayer for bail on behalf of

appellant, namely, Gopal Choudhary is allowed. During the

pendency of this appeal, he is directed to be released on bail on

furnishing bail bond of Rs.10,000/- (ten thousand) with two

sureties of the like amount each to the satisfaction of

Additional Sessions Judge, Fast Track Court – II, Banka in

connection with Sessions Trial No. 83 of 2003.

(Mridula Mishra, J.)

(Dharnidhar Jha, J.)
DKS/