IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) NO.983 OF 2011
SRI RAM PANDEY & PRAMOD PANDEY.
VERSUS
THE STATE OF BIHAR
-----------
02. 06.09.2011. The appellants have been admitted to
provisional bail by the court below which was
effective only up to 02.09.2011. As such this
Court cannot pass any order on that part of
the appeal.
However, the appeal shall be listed
under the heading for orders in ten days time
and in the meantime, the appellants shall
obtain the order extending the period of
provisional bail.
B.Kr. ( Dharnidhar Jha,J.)