IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.982 of 2011
Saroj Prasad
Versus
The State Of Bihar
2. 30.09.2011. Heard learned counsels for the
appellant and the State.
The delay in filing of appeal is
condoned and I.A. No. 2122 of 2011 is
allowed.
(Shyam Kishore Sharma,J)
U. K. ( Dinesh Kumar Singh, J)