IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.323 of 2011
PANKAJ KUMAR YADAV @ PANKAJ KUMAR & ANR.
Versus
THE STATE OF BIHAR
-----------
02/- 17.03.2011 Heard.
Supplementary affidavit has been filed on behalf of the
appellants.
Learned counsel for the appellants is permitted to
correct the designation of the court below during the course of the
day.
This appeal is admitted for hearing.
Call for lower court records.
Prayer for bail of the appellants shall be considered
after receipt of the same.
Let a copy of this order with requisition be
communicated to the court below i.e. Additional Sessions Judge
(F.T.C. IIIrd), Saharsa in connection with Sessions Trial No. 45 of
2010 through FAX at the cost of the appellants.
Praveen ( Akhilesh Chandra, J.)