IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.1785 of 2010
AVINASH CHANDRA
Versus
THE STATE OF BIHAR
-----------
03. 28.01.2011 Apropos the order dated 04.01.2011, passed in the
present proceeding, office has put up fresh objection on the
ground that in the appellate court order it has not been stated
anywhere that the period undergone shall be set off.
Learned counsel for the petitioner, with reference to the
provision contained in section 428 of the Code of Criminal
Procedure, submits that such set off is bound to be granted in
terms of the said provision.
In that view of the matter, the defect pointed out by
the office is ignored for the time being.
( Kishore K. Mandal )
hr