High Court Patna High Court - Orders

Suresh Pal @ Suresh Prasad vs State Of Bihar on 17 October, 2011

Patna High Court – Orders
Suresh Pal @ Suresh Prasad vs State Of Bihar on 17 October, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Criminal Appeal (DB) No.1221 of 2007
                      Suresh Pal @ Suresh Prasad, Son of Late Ram Chandra, Resident
                      of Bari Khagaul, Gorariya Tola, P.S. Khagaul, District-Patna.
                                                                       .....Appellant.
                                                 Versus
                      The State of Bihar                               .....Respondent.
                                    ----------------------------------

08/ 17.10.2011 Let a report of the doctor with

regard to ailment of the appellant who is a

convict in Sessions Trial No.674 of 2002 be

called for from the Superintendent of Beur

Jail, Patna as it is claimed by the learned

counsel for the appellant that the appellant

has become blind.

The report must reach to this Court

within a period of three weeks from today.

(Shyam Kishore Sharma, J.)

kksinha/- (Dinesh Kumar Singh, J.)