IN THE HIGH COURT OF JUDICATURE AT PATNA
CRIMINAL REVISION No.90 of 2009
====================================================
PRAKASH KUMAR AGRAWAL
Versus
THE STATE OF BIHAR & ORS
====================================================
5. 11.07.2011 Heard learned counsel for the petitioner and
learned counsel for the opposite parties.
The petition at flag ‘D’ has been filed by the
petitioner under Section 482 Cr.P.C.
This petition will be considered at the time of
admission.
Put up this case for admission on 13.07.2011 at
the top of the list.
V.K.Pandey ( Amaresh Kumar Lal, J)