IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.838 of 2010
Bijay Yadav
Versus
The State Of Bihar
-----------
3 21.07.2011 I.A No. 1821 of 2010
This interlocutory application has been filed to
confirm the bail granted by the learned appellate Court in Cr.
Appeal No. 31 of 2004 till the disposal of the petition.
Heard Mr. Nilkamal, learned counsel for the
petitioner and Ms. Indu Bala Pandey, learned A.P.P for the State.
After some arguments the learned counsel for the
petitioner seeks two weeks time to submit the certified copy of
the order showing the surrender of the petitioner in the learned
trial Court.
The prayer is allowed.
I.A petition at flag ‘B’ stands disposed of.
Put up this case after the receipt of the surrender
certificate of the petitioner.
Prakash (Amaresh Kumar Lal, J.)