Patna High Court – Orders
Binod Mehta vs The State Of Bihar Through Vig on 7 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4222 of 2011
BINOD MEHTA, son of Sri Laxman Mehta
Versus
THE STATE OF BIHAR THROUGH VIG
-----------
2 07.02.2011 It appears it is an application for
anticipatory bail which has wrongly been cleared and
reported by the Stamp Reporter as a regular bail
application and listed before me.
Let this case go out of my list after
obtaining permission from the Hon’ble the Chief
Justice.
( Navaniti Prasad Singh ,J.)
PN