High Court Patna High Court - Orders

Kishore Singh vs The State Of Bihar on 3 February, 2011

Patna High Court – Orders
Kishore Singh vs The State Of Bihar on 3 February, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CR. APP (SJ) No.144 of 2011
                             KISHORE SINGH
                                  Versus
                          THE STATE OF BIHAR
                                 -----------

02. 03.02.2011 This appeal will be heard.

Call for the L.C.R.

Learned counsel for the appellant submits

that due to the appellants having been sentenced to a

period below three years of imprisonment, he has

been allowed provisional bail by the trial-court

namely, Addl. Sessions Judge, F.T.C. No. II,

Sheikhpura in Sessions Case No. 121 of 2010/13 of

2011. Prayer is made for confirming the provisional

bail.

Accordingly, the provisional bail granted to

the appellant Kishore Singh is confirmed till the

disposal of the appeal.

(C.M. Prasad, J.)

Mkr.