IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25157 of 2010
RAMJAY YADAV
Versus
STATE OF BIHAR
-----------
5 04.11.2010. No one appears for the petitioner whose provisional bail
period has already been expired in connection with Sessions Trial
No. 211 of 2010, Jehanabad Police Station Case No. 67 of 2010.
The Additional Sessions Judge-cum- F.T.C.No. III,
Jehanabad is directed to take steps to ensure his surrender, if he has
not surrendered so far.
Let this order be communicated to the court above
through FAX.
List this matter retaining its position on 18.11.2010.
Shashi. ( Samarendra Pratap Singh, J.)