IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37946 of 2010
HARE RAM SAH @ SHRIRAM SAH
Versus
STATE OF BIHAR
with
Cr.Misc. No.37952 of 2010
HARE RAM SAH @ SHRIRAM SAH
Versus
STATE OF BIHAR
-----------
3. 9.12.2010. Learned counsel for the State at the very outset
submits that criminal antecedent of the petitioner and a report
regarding stage of the trial may be called for.
Call for a report regarding antecedent of the
petitioner and stage of the trial from the court of Fast Track Court
No.2, Gopalganj in connection with S. Tr. No.124 of 2009 arising
out of Manjhagarh P.S. Case No.111 of 2009.
Put up the case after receipt of the same.
Md.S. ( Rakesh Kumar, J.)