Patna High Court – Orders
Ramayan Sharma vs The State Of Bihar on 11 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellanious No.19608 of 2011
RAMAYAN SHARMA
Versus
THE STATE OF BIHAR
2 11-07-2011 Counsel for the petitioner is permitted to make
necessary correction in the prayer portion of the bail petition
during course of the day.
Call for the case diary of Harnaut. P.S. Case No. 244
of 2009 corresponding to Sessions Trial No 901 of 2010 from
the court of Additional Sessions Judge-V, Nalanda at Bihar
Sharif within 15 days from receipt of the and list the matter
immediately, after receipt of the same.
.
AKV/- (Hemant Kumar Srivastava,J.)