IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43984 of 2010
SATO RAM @ SATENDAR RAM
Versus
THE STATE OF BIHAR
-----------
3. 14.3.2011 The Office is directed to immediately transmit the
Lower Court Records of Sessions Trial No.19 of 1995 kept
in the records of Criminal Appeal No.3 of 1998 to the Court
of A.D.J., Fast Track Court No.III, Sheikhpura since the
judgment of the petitioner is being held up on account of
non-receipt of the Lower Court Records.
The Office should report compliance within a week
from today.
Let the matter be placed under the heading “To be
mentioned” after a week.
Narendra/ ( Anjana Prakash, J. )