IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.253 of 2009
Rabo Yadav
Versus
State Of Bihar
-----------
6 30.08.2011 Counsel for the appellant submits that P.W.1 and
P.W.2 who are allegedly the eye witnesses have stated for the
first time in court that Ragho Yadav fired on the deceased. It
is submitted that the attention of the Investigating Officer was
drawn to this fact that which will be evident from the
evidence of the witnesses.
List Interlocutory application No.1762 of 2011
along with lower court records.
(Sheema Ali Khan, J.)
(Aditya Kumar Trivedi, J.)
PN