High Court Patna High Court - Orders

Rajeshwar Yadav vs The State Of Bihar on 12 October, 2010

Patna High Court – Orders
Rajeshwar Yadav vs The State Of Bihar on 12 October, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CR. APP (DB) No.797 of 2010
                                     RAJESHWAR YADAV
                                              Versus
                                     THE STATE OF BIHAR
                                            -----------

5 12.10.2010 This matter has been placed for the reason that by

order dated 19.7.2010 this matter was placed under the

heading for admission. In the order simply the prayer for

bail on behalf of appellant was considered but there is no

mentioning regarding admission of the appeal and the

LCR has not been called for.

The order is being modified to this extent.

“Appeal is admitted for hearing.

Lower Court record is called from the Additional

Sessions Judge, Fast Track Court No.I, Ara, Bhojpur of

Sessions Trial No. 241 of 2001.”

( Mridula Mishra, J.)

(Dharnidhar Jha,J.)
Akumar