IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5309 of 2011
PAPPU YADAV @ SHAILENDRA KUMAR
Versus
THE STATE OF BIHAR
----------
03/ 30.3.2011 It is pointed out by the office that antecedent report of the
petitioner has not been received as yet but learned counsel for the
petitioner points out that antecedent report of the petitioner has been
incorporated by the Investigating Officer at para 43 of the case diary.
It is further pointed out by him that mother of the petitioner has died
on 28.3.2011.
Let this matter be listed tomorrow under the heading for
admission within top ten cases.
shahid (Hemant Kumar Srivastava,J)