Patna High Court – Orders
Shingheshwar Yadav vs State Of Bihar on 28 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.14 of 1994
SHINGHESHWAR YADAV
Versus
THE STATE OF BIHAR
with
CR. REV. No.32 of 1994
SMT. LAKHIYA DEVI
Versus
AJAR NATH MUKHIYA AND ORS
-----------
04. 28.03.2011 It appears that the appeal has been filed for
acquittal of the accused persons under Section 302/34
IPC and, therefore, the matter should be heard by a
Division Bench as per the Patna High Court Rules.
Let the matter be placed before the Division
Bench after taking due permission from Hon’ble the Chief
Justice.
(Anjana Prakash, J.)
Vikash/-