Patna High Court – Orders
Deena Singh vs The State Of Bihar on 3 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.118 of 2011
DEENA SINGH
Versus
THE STATE OF BIHAR
-----------
4. 3.3.2011 In view of the fact that certified copy of the
impugned judgment is available in its entirety on the record of
Cr.Appeal No. 14 of 2011(S.J.), the defect pointed out by the
Stamp Reported be ignored.
Kanth ( Dharnidhar Jha, J.)