High Court Patna High Court - Orders

Sushil Chaudhary @ Sushil Kumar … vs State Of Bihar on 26 October, 2010

Patna High Court – Orders
Sushil Chaudhary @ Sushil Kumar … vs State Of Bihar on 26 October, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CR. APP (DB) No.650 of 2009
                   SUSHIL CHAUDHARY @ SUSHIL KUMAR CHAUDHARY
                                             Versus
                                       STATE OF BIHAR
                                          -----------

04. 26.10.2010 I. A. No. 1317 of 2010

The appellant, Sushil Chaudhary @ Sushil

Kumar Chaudhary is in custody for four years.

He has been convicted for the offence,

punishable under section 364 A and 406/34 of the

Indian Penal Code.

Considering the offence and the period for

which, the appellant has remained in custody, his

prayer for bail is rejected for the present.

(Mridula Mishra, J.)

(Dharnidhar Jha, J.)
SKM