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/