Patna High Court – Orders
Arjun Hembram vs The State Of Bihar on 6 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.6 of 2008
ARJUN HEMBRAM
Versus
THE STATE OF BIHAR
-----------
04/ 06.09.2010 I.A. No. 372 of 2010
For two days no one appears to press the prayer for
bail on behalf of appellant through Interlocutory
application. It is being dismissed for non-prosecution.
(Mridula Mishra, J.)
(Dharnidhar Jha, J.)
DKS/