High Court Patna High Court - Orders

Bijay Yadav vs The State Of Bihar on 21 July, 2011

Patna High Court – Orders
Bijay Yadav vs The State Of Bihar on 21 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CR. REV. No.838 of 2010
                                     Bijay Yadav
                                         Versus
                                  The State Of Bihar
                                       -----------

3 21.07.2011 I.A No. 1821 of 2010

This interlocutory application has been filed to

confirm the bail granted by the learned appellate Court in Cr.

Appeal No. 31 of 2004 till the disposal of the petition.

Heard Mr. Nilkamal, learned counsel for the

petitioner and Ms. Indu Bala Pandey, learned A.P.P for the State.

After some arguments the learned counsel for the

petitioner seeks two weeks time to submit the certified copy of

the order showing the surrender of the petitioner in the learned

trial Court.

The prayer is allowed.

I.A petition at flag ‘B’ stands disposed of.

Put up this case after the receipt of the surrender

certificate of the petitioner.

    Prakash                                              (Amaresh Kumar Lal, J.)