High Court Patna High Court - Orders

Jawahar Choudhary And Ors. vs The State Of Bihar on 28 March, 2011

Patna High Court – Orders
Jawahar Choudhary And Ors. vs The State Of Bihar on 28 March, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                    CR. APPEAL (DB) No.240 of 2011
                  JAWAHAR CHOUDHARY AND ORS.
                               Versus
                         THE STATE OF BIHAR
                                ****

/2/ 28 March 2011 Learned counsel for the appellant is permitted

to make necessary correction in paragraph 1 of the memo

of appeal to show the actual period of sentence awarded to

the appellants.

This appeal is admitted for hearing.

Call for the lower Court’s record of Session’s

Case No. 366 of 1999/Trial No. 10 of 2010 from the Court

of Sri Sunil Dutta Mishra, Additional Sessions Judge,

Rohtas at Sasaram, and put up on receipt of the same.

The prayer for bail shall be considered on

receipt of the lower Court’s record.

(Shiva Kirti Singh, J.)

( Gopal Prasad, J.)
Cp:1/S.A.