High Court Patna High Court - Orders

Mangal Thakur vs The State Of Bihar on 28 March, 2011

Patna High Court – Orders
Mangal Thakur vs The State Of Bihar on 28 March, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                   CR. APPEAL (DB) No.243 of 2011
                         MANGAL THAKUR
                              Versus
                        THE STATE OF BIHAR
                               ****

/2/ 28 March 2011 This appeal is admitted for hearing.

Call for the lower Court’s record of S.T.

No. 643 of 1996 from the Court of Sri Radhey Shyam

Sharma, Additional Sessions Judge, Fast Track Court,

I, Bhagalpur, and put up on receipt of the same.

Prayer for bail shall be considered on

receipt of the lower Court’s record after verifying

whether the post mortem report has been proved by the

prosecution or not and, if not, then the reason for the

same.

(Shiva Kirti Singh, J.)

( Gopal Prasad, J.)
Cp:1/S.A.