IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.1101 of 2010
======================================================
Daya @ Daya Kishore Ravidas
…. …. Appellant/s
Versus
State Of Bihar
…. …. Respondent/s
======================================================
4 29-09-2011 The copy of the judgment, which has been filed, is not
legible.
Let learned counsel for the appellant file a supplementary
affidavit containing neatly typed copy of the judgment.
(Shyam Kishore Sharma, J)
Amrendra/- (Dinesh Kumar Singh, J)