Patna High Court – Orders
Kamal Yadav &Amp; Anr vs State Of Bihar on 17 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.153 of 2007
KAMAL YADAV & ANR
Versus
STATE OF BIHAR
-----------
08/- 17.03.2011 Interlocutory Application No. 439 of 2011.
Heard learned counsels representing the parties.
Earlier appellant prayer has already been refused in
this appeal, but also dismissed as withdrawn by Apex Court.
This is an appeal of year 2007 and most likely it may be
disposed of at the earliest, if it is not done within three months,
the appellant shall be at liberty to renew his prayer for bail.
Praveen ( Akhilesh Chandra, J.)