IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40906 of 2010
PANKAJ KUMAR SHARMA
Versus
STATE OF BIHAR
-----------
2. 21.12.2010 It has been submitted that after dismissal of the
petitioner’s prayer for bail, the co-accused similarly placed
had been granted bail by this Court by an order dated
21.6.2010 vide Cr.Misc.No.12170 of 2010.
Call for carbon copy of the case diary of
Awatarnagar P.S. case No.6 of 2010 (Sessions Trial No.488
of 2010) from the court of the Additional District & Sessions
Judge IInd, Saran at Chapra, so as to reach this court within
four weeks and put up on its receipt.
Narendra/ ( Anjana Prakash, J. )