Patna High Court – Orders
Shams Jawed vs State Of Bihar on 13 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16481 of 2009
SHAMS JAWED
Versus
STATE OF BIHAR
-----------
11. 13.8.2010 Grievance has come to an end taking into submission made
by learned counsel for the complainant that now lock is opened.
Learned counsel for the petitioner undertakes on behalf of his client
that on the next date petitioner will remain physically present along with
complainant in Court.
List this case on 24.8.2010 at the top of the list, as prayed
for.
Sudip ( Mandhata Singh,J. )