2008 INSC 0462 SUPREME COURT OF INDIA Bhim Prasad Vs. The State of Bihar Crl.A.No.329 of 2008 (S.B.Sinha and V.S.Sirpurkar,JJ.) 15.02.2008 ORDER [Arising out of SLP(Crl.) No.7619/2007] 1. Leave granted. 2. In view of the fact that charge has since been filed, we make the interim order dated 14.12.2007 absolute. The appeal is disposed of with the aforementioned direction. 1 SpotLaw