IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.1035 of 2010
SATYA NARAYAN BHAGAT
Versus
STATE OF BIHAR
-----------
03. 27.10. 2010 This appeal will be heard.
Call for the L.C.R.
Bail prayer of the appellant will be
considered after receipt of the L.C.R.
Learned counsel for the appellant submits
that the L.C.R. is reported to have been received in
connection with Cr. Appeal No.559 of 2010 (S.J.)
arising out of the same judgment of the trial-court.
Office to verify and tag the L.C.R. with the
record of this appeal, if so received, in the said
another appeal.
(C.M. Prasad, J.)
Mkr.