IN THE HIGH COURT OF JUDICATURE AT PATNA
CRIMINAL REVISION No.864 of 2008
=============================================
Lalan Mehta
…. …. Petitioner
Versus
The State Of Bihar & Anr
…. …. Opp.Parties
=============================================
5 14-07-2011 As jointly prayed, put up this case after two weeks.
The interim order dated 9.2.2009 passed by this Court will
continue during the pendency of this petition.
(Amaresh Kumar Lal, J)
V.K.Pandey