Patna High Court – Orders
Sachidanand Pandey vs State Of Bihar on 14 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.712 of 2010
SACHIDANAND PANDEY
Versus
THE STATE OF BIHAR
-----------
05. 14.09.2010 On repeated calls nobody appears for the
appellant.
In compliance to this Court’s order dated
03.08.2010, the appellant is directed to furnish
information whether he has executed any probation
bond before the trial-court or not within a week,
failing which the memo of appeal will stand rejected
without further reference to a Bench.
(C.M. Prasad, J.)
Mkr.