IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.949 of 2011
Dinesh Singh
Versus
The Union Of India
-----------
02. 25.08.2011. It is an appeal from jail. Sri
Sanjeev Ranjan, Advocate is appointed Amicus
Curiae and Sri Binay Kumar Pandey appears on
behalf of the Union of India.
Let the office make over a copy of
the application received from the jail along
with the copy of the judgment and other
required documents, if necessary to Sri
Sanjeev Ranjan so that he prepares himself to
make submissions in due course of time.
The appeal is admitted for hearing.
The Lower Court Record be called for. There
is no prayer for bail in the application made
by the appellant.
B.Kr. ( Dharnidhar Jha,J.)