IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.643 of 2010
PREM KUMAR
Versus
THE STATE OF BIHAR
-----------
02. 13.07.2010 This appeal will be heard.
Call for the L.C.R.
Learned counsel for the appellant submits
that due to the appellant having been sentenced to
three years of imprisonment, he was allowed
provisional bail by the trial-court i.e. Addl. Sessions
Judge, F.T.C. No.III, Gaya under Sessions Trial
No.594 of 2009/374 of 1998. The prayer is made for
confirming the provisional bail. Accordingly, the
provisional bail is confirmed.
(C.M. Prasad, J.)
Mkr.