Patna High Court – Orders
Vinay Sah &Amp; Ors vs State Of Bihar on 23 June, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APPEAL (DB) No.700 of 2010
1. VINAY SAH
2. ASHOK SAH
3. MAHENDRA SAH
4. JIBACHH SAH .. Appellants
Versus
THE STATE OF BIHAR .. Respondent
****
/2/ 23.06.2010 This appeal is
admitted for hearing.
2. Call for the lower
Court’s records of Session’s Trial No.
264 of 2006 arising out of Ladania
P.S. Case No. 96 of 2005 from the
Court of Shri Parmanand Maurya,
Additional District and Sessions
Judge, Fast Track Court, V,
Madhubani.
3. The prayer for bail
shall be considered after receipt of the
lower Court’s records.
(Shyam Kishore Sharma, J.)
( Gopal Prasad, J. )
Cp:1/S.A.