High Court Patna High Court - Orders

Vinod Tiwary &Amp; Anr. vs The State Of Bihar on 11 February, 2011

Patna High Court – Orders
Vinod Tiwary &Amp; Anr. vs The State Of Bihar on 11 February, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                     CR. APP (DB) No.93 of 2011
                      VINOD TIWARY & ANR.
                              Versus
                       THE STATE OF BIHAR
                               ****

/2/ 11 February This appeal is admitted for hearing.
2011

Call for the lower Court’s record of

Sessions Case No. 4 of 2001/24 of 2010 (arising out of

Mohania P.S. Case No. 109 of 2007) from the Court of

Shri Harindra Nath, Additional Sessions Judge, Fast

Track Court, V, Kaimur at Bhabua.

It has been submitted on behalf of the

appellants that the records are available in Cr. Appeal

(D.B.) No. 17 of 2011 in which some of the co-accused

have been granted bail on 25.01.2011.

Let this case be listed under the heading for

orders in the next week along with the records and the

records of Cr. Appeal (D.B.) No. 17 of 2011. The

prayer for bail of the appellants shall be considered on

receipt of the lower Court’s record.

(Shiva Kirti Singh, J.)

( Gopal Prasad, J.)
S.A.