IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APPEAL (DB) No.240 of 2011
JAWAHAR CHOUDHARY AND ORS.
Versus
THE STATE OF BIHAR
****
/2/ 28 March 2011 Learned counsel for the appellant is permitted
to make necessary correction in paragraph 1 of the memo
of appeal to show the actual period of sentence awarded to
the appellants.
This appeal is admitted for hearing.
Call for the lower Court’s record of Session’s
Case No. 366 of 1999/Trial No. 10 of 2010 from the Court
of Sri Sunil Dutta Mishra, Additional Sessions Judge,
Rohtas at Sasaram, and put up on receipt of the same.
The prayer for bail shall be considered on
receipt of the lower Court’s record.
(Shiva Kirti Singh, J.)
( Gopal Prasad, J.)
Cp:1/S.A.