IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9543 of 2008
RAJESHWAR YADAV
Versus
THE STATE OF BIHAR
– – – –
3. 1.7.2008 It is contended that Shri Suresh
Prasad, learned counsel for the petitioner has
met with an accident and as such an
adjournment for a week is sought. Prayer is
granted.
List after one week.
Kanth ( Dharnidhar Jha, J.)