IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.797 of 2010
RAJESHWAR YADAV
Versus
THE STATE OF BIHAR
-----------
5 12.10.2010 This matter has been placed for the reason that by
order dated 19.7.2010 this matter was placed under the
heading for admission. In the order simply the prayer for
bail on behalf of appellant was considered but there is no
mentioning regarding admission of the appeal and the
LCR has not been called for.
The order is being modified to this extent.
“Appeal is admitted for hearing.
Lower Court record is called from the Additional
Sessions Judge, Fast Track Court No.I, Ara, Bhojpur of
Sessions Trial No. 241 of 2001.”
( Mridula Mishra, J.)
(Dharnidhar Jha,J.)
Akumar