IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.721 of 2011
Rakesh Yadav
Versus
The State Of Bihar
----------------------------------
5 21/11/2011 This appeal has been listed under the
heading “To Be Mentioned” at the instance of the
appellant.
It has been pointed out that there is
typographical error so far as in the numbering of
Sessions Trial is concerned.
The order No. 4 dated 29.9.2011 stands
modified to the extent that Sessions Trial Number be
read as 213 of 1996 in place of 212 of 1996.
Let this order be communicated through fax
to the court of learned Additional Sessions Judge,
F.T.C. No. IV, Lakhisarai if the cost is deposited by the
appellant.
(Shyam Kishore Sharma, J.)
(Dinesh Kumar Singh, J.)
avin