IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10081 of 2011
SHEO KUMAR YADAV
Versus
THE STATE OF BIHAR
-----------
2. 6.4.2011. Call for a report from the court of Additional
Sessions Judge, 3rd Barh regarding stage of S. Tr. No.1019 of 2009
arising out of Bakhtiarpur P.S.Case No.72 of 2003.
By order dated 19.11.2010 passed in Cr. Misc.
No.41448 of 2010 prayer for bail of the petitioner was rejected.
While rejecting the bail petition it was directed that the learned court
below shall take steps to complete hearing on the charge within a
period of two months from the date of receipt of a copy of this order.
The court below is required to submit a detail report.
Put up the case after receipt of the same.
Md.S. ( Rakesh Kumar, J.)