Patna High Court – Orders
Manoj Sah vs State Of Bihar on 3 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1030 of 2010
MANOJ SAH
Versus
STATE OF BIHAR
-----------
2. 3.9.2010 Admit the appeal.
Call for the lower court records of Sessions Case
No. 412A of 2002/Tr. No. 11 of 2010 from the court of 3rd
Additional Sessions Judge, Rohtas at Sasaram.
Appellant Manoj Sah has been convicted under
Sections 302/149 of the Indian Penal Code and Section 27 of the
Arms Act. His prayer for bail shall be considered after receipt of
the lower court records.
( Mridula Mishra, J.)
( Dharnidhar Jha, J.)
Kanth