High Court Patna High Court - Orders

Hare Ram Sah @ Shriram Sah vs State Of Bihar on 9 December, 2010

Patna High Court – Orders
Hare Ram Sah @ Shriram Sah vs State Of Bihar on 9 December, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.37946 of 2010
                             HARE RAM SAH @ SHRIRAM SAH
                                              Versus
                                       STATE OF BIHAR
                                                with
                                  Cr.Misc. No.37952 of 2010
                             HARE RAM SAH @ SHRIRAM SAH
                                              Versus
                                       STATE OF BIHAR
                                            -----------

3. 9.12.2010. Learned counsel for the State at the very outset

submits that criminal antecedent of the petitioner and a report

regarding stage of the trial may be called for.

Call for a report regarding antecedent of the

petitioner and stage of the trial from the court of Fast Track Court

No.2, Gopalganj in connection with S. Tr. No.124 of 2009 arising

out of Manjhagarh P.S. Case No.111 of 2009.

Put up the case after receipt of the same.

Md.S.                                           ( Rakesh Kumar, J.)