IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1194 of 2010
INDU DEVI
Versus
STATE OF BIHAR
-----------
2. 11.10.2010 Admit the appeal.
Call for the lower court records of Sessions Trial
No. 277 of 2009 from the court of Additional Sessions Judge,
Fast Track Court-IV, Jamui.
The appellant has bee convicted under Section 302
of the Indian Penal Code. Her prayer for bail will be considered
after receipt of the lower court records.
( Dharnidhar Jha, J.)
( Dharnidhar Jha, J.)
Kanth