Patna High Court – Orders
Ram Naresh Choudhary vs State Of Bihar on 5 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.48 of 2010
RAM NARESH CHOUDHARY
Versus
STATE OF BIHAR
-----------
05. 05.04.2011. I.A.No.694 of 2011
Heard Sri Ajay Kumar Thakur, learned
counsel appearing for the appellant and also
heard the learned A.P.P. for the State.
In the light of the observations made
by the court and the liberty granted to the
petitioner by this Court while passing order
dated 23.03.2010, during the pendency of this
appeal, let the above named appellant be
released from custody on furnishing bond of
Rs.10,000/-(ten thousand) with two sureties
of the like amount each to the satisfaction
of Sessions Judge, Darbhanga in Sessions
Trial No.317 of 2008 arising out of Kamtaul
P.S.Case No.19 of 2008, G.R.Case No.268 of
2008.
B.Kr. ( Dharnidhar Jha,J.)