IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.693 of 2007
Rajendra Prasad Yadav @ Rajendra Yadav
Versus
State Of Bihar
with
CR. REV. No.1231 of 2007
Ajay Kumar
Versus
State Of Bihar & Anr
-----------
9. 25.07.2011 It is submitted by learned counsel
for the appellant that there is a Bench hearing
criminal appeals (SJ) and this Court has been
allotted the criminal revision matter.
It appears from the order dated
25.7.2009 passed in Cr. Revision No. 1231 of
2007 that Cr. Revision No. 1231 of 2007 is to
be heard along with Cr. Appeal (SJ) No. 693 of
2007 in which I. A. No. 727 of 2009 has been
filed for grant of bail.
In that view of the matter, Cr.
Appeal (SJ) No. 693 of 2007 along with Cr.
Revision No. 1231 of 2007 should be heard by
the Bench where the criminal appeals (SJ) have
been listed.
Put up these cases before that Bench
after obtaining necessary orders of Hon’ble the
Chief Justice.
Kanchan (Amaresh Kumar Lal, J.)