IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.1126 of 2010
RAM SWAROOP MAHTO & ANR
Versus
STATE OF BIHAR
-----------
2. 16.11.2010 This appeal will be heard.
Call for Lower Court Records.
The learned counsel for the appellants submits that due
to the appellants having been sentenced to a period below three
years of imprisonment, they have been allowed provisional bail
by the trial court namely, Additional Sessions Judge, Fast Track
Court No.5, Jehanabad, in Sessions Trial No. 70 of 2001/78 of
2010.
Prayer is made for confirming the provisional bail.
Accordingly, the provisional bail is confirmed till disposal of the
appeal
( C. M. Prasad, J.)
Ravi/-