Patna High Court – Orders
Udai Ram vs The State Of Bihar on 16 June, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.567 of 2010
UDAI RAM
Versus
THE STATE OF BIHAR
-----------
2/ 16/6/2010 Learned counsel for the appellant is
permitted to correct typographical errors in the memo.
of appeal.
Admit. Call for the L.C.R. Prayer for bail of
appellant shall be considered thereafter.
KC ( Navin Sinha, J.)