IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.374 of 2010
DR. VIJAY KUMAR CHOUDHARY
Versus
STATE OF BIHAR
-----------
04/ 22.06.2010 Heard learned Counsel for the
appellant and learned Counsel for the
State on the prayer for bail.
It has been submitted that this is
a case of circumstantial evidence. The
circumstances are not enough to
conclusively establish that the
appellant was responsible for death. It
is the appellant who has informed
others. The doctor who has conducted the
post-mortem has opined that perhaps it
was a case of suicidal hanging. It has
also been submitted that the appellant
is in custody since 17.06.2008.
Considering the facts and
circumstances of the case, the appellant
namely Dr. Vijay Kumar Choudhary, during
the pendency of this appeal, is directed
to be released on bail on furnishing
2
bail bond of Rs. 10,000/- (ten thousand)
with two sureties of the like amount
each to the satisfaction of Sri
Sailendra Kumar Singh, learned
Additional Sessions Judge, Fast Track
Court No. 6/his successor court, Araria
in connection with Sessions Trial No. 36
of 2009, Tr. No. 151 of 2009.
Realization of fine shall remain
stayed against the above named
appellant.
(Shyam Kishore Sharma, J.)
(Gopal Prasad, J.)
kksinha/