IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5717 of 2011
Bachhan Dev Yadav
Versus
The State Of Bihar
-----------
05/ 28.06.2011 Heard.
It is pointed out by learned counsel for the petitioner that the
petitioner was granted provisional bail by this court for attending
shradh ceremony of his mother but unfortunately, he could not be
released as the order dated 31.3.2011 could not be communicated to
the court concerned in time. It is further pointed out by him that the
case diary as well as antecedent report have already been received.
Let this matter be listed under the heading for admission.
shahid (Hemant Kumar Srivastava,J)