High Court Patna High Court - Orders

Pankaj Kumar Sharma vs State Of Bihar on 21 December, 2010

Patna High Court – Orders
Pankaj Kumar Sharma vs State Of Bihar on 21 December, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.40906 of 2010
                                PANKAJ KUMAR SHARMA
                                            Versus
                                     STATE OF BIHAR
                                          -----------

2. 21.12.2010 It has been submitted that after dismissal of the

petitioner’s prayer for bail, the co-accused similarly placed

had been granted bail by this Court by an order dated

21.6.2010 vide Cr.Misc.No.12170 of 2010.

Call for carbon copy of the case diary of

Awatarnagar P.S. case No.6 of 2010 (Sessions Trial No.488

of 2010) from the court of the Additional District & Sessions

Judge IInd, Saran at Chapra, so as to reach this court within

four weeks and put up on its receipt.

Narendra/                              ( Anjana Prakash, J. )