IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.844 of 2010
BHOLI MANJHI
Versus
THE STATE OF BIHAR
-----------
6 22-2-2011 The office note dated 10th February, 2011 did not
contain the necessary details. Office should be careful in
future.
In view of request made by the learned Additional
District and Sessions Judge, F.T.C.IV, Nalanda at Bihar
Sharif, let the lower court records be sent down for trial of
absconding accused. The record should be sent back to this
Court as soon as their purpose is over.
( Shiva Kirti Singh, J.)
( Gopal Prasad,J)
Naresh