Patna High Court – Orders
Ramsurup Yadav vs State Of Bihar on 11 July, 2008
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23645 of 2008
RAMSURUP YADAV
Versus
STATE OF BIHAR
-----------
2 11.7.2008 Learned counsel is permitted to make correction in the
prayer portion of the bail petition.
Call for the clear copy of the case diary of Munger
Mufassil PS Case No. 148 of 2007 from the court of the Chief Judicial
Magistrate, Munger and list this case on its receipt.
haque (Sheema Ali Khan, J.)