IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.901 of 2011
Sanjay Choudhary
Versus
The State Of Bihar
2 15.9.2011
This appeal is admitted for hearing.
Call for the lower court records.
Counsel for the appellant submits that the specific
allegation is against Nawal Yadav and Upendra Yadav. As far
as this appellant is concerned, there is no specific allegation
against him.
Considering the aforesaid facts, the appellant is
directed to be released on bail, during the pendency of the
appeal, in S.T. No. 807/2009 on furnishing bail bond of
rupees ten thousand with two sureties of the like amount each
to the satisfaction of the Additional District and Sessions
Judge, F.T.C.I, Munger.
haque (Shyam Kishore Sharma, J)
( Sheema Ali Khan, J.)