IN THE HIGH COURT OF JUDICATURE AT PATNA
CR.MISC. NO.37115 OF 2008
AMIT BAHADUR
VERSUS
STATE OF BIHAR
********
2 19/07/2011 The bail application of the petitioner was
rejected in the year 2008.
The petitioner is given liberty to surrender
before the Court below within a period of three weeks
before the Court below, who will pass appropriate orders
in accordance with law.
This application is disposed of with the
aforesaid observations and directions.
Counsel for the petitioner is directed to produce
a copy of this order before the concerned Court within a
period of three weeks from today.
Anand ( Sheema Ali Khan, J.)