IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.650 of 2009
SUSHIL CHAUDHARY @ SUSHIL KUMAR CHAUDHARY
Versus
STATE OF BIHAR
-----------
04. 26.10.2010 I. A. No. 1317 of 2010
The appellant, Sushil Chaudhary @ Sushil
Kumar Chaudhary is in custody for four years.
He has been convicted for the offence,
punishable under section 364 A and 406/34 of the
Indian Penal Code.
Considering the offence and the period for
which, the appellant has remained in custody, his
prayer for bail is rejected for the present.
(Mridula Mishra, J.)
(Dharnidhar Jha, J.)
SKM