IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.1100 of 2008
======================================================
Anil Choudhary son of Late Lal Babu Choudhary resident of
village/Mohalla- Phulwarisharif, Rastriya- Ganj, P.S.- Phulwari District-
Patna.
…. …. Appellant/s
Versus
State Of Bihar
…. …. Respondent/s
======================================================
11 29-09-2011 Through, I.A. No. 1919 of 2011, the appellant has
renewed his prayer for bail on the ground of his detention since
23.09.2004.
Considering the facts and circumstances, during the
pendency of this appeal, let the appellant Anil Choudhary be
enlarged on bail on furnishing the bail bond of Rs. 10,000/- (ten
thousand) with two sureties of the like amount each to the
satisfaction of learned Addl. Sessions Judge, Patna in connection
with S. Tr. No. 826/07 arising out of Phulwari P.S. Case No.
209/07.
(Shyam Kishore Sharma, J)
Amrendra/- (Dinesh Kumar Singh, J)