IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No 642 of 2011
Deepak Singh @ Deepak Mandal -Versus- The State of Bihar
***
2 11.07.2011 This appeal will be heard.
In so far as prayer for bail is concerned, let the matter be
listed alongwith Cr Appeal No 631 of 2011 which arises from the same
case and in which case records have been called for.
Learned counsel for the appellant places on record orders as
passed in Cr Appeals No 591, 594 and 604 of 2011 in all of which cases,
after appeals have been admitted, the appellants have been granted bail.
In that view of the matter, let all these cases be placed For
Orders for consideration of bail in pending appeals no sooner lower Court
records are received.
Shri Manoj Kumar Jha, Advocate has appeared on behalf of
the informant and has been heard.
Registry to take steps to get the lower Court records at the
earliest.
M.E.H./ (Navaniti Prasad Singh)
(Ashwani Kumar Singh)