IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.1198 of 2010
MANOJ KUMAR SINGH
Versus
THE STATE OF BIHAR
-----------
02. 16.12. 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 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. IV, Siwan
in S.T. No.235 of 1996. Prayer is made for
confirming the provisional bail.
Accordingly, the provisional bail granted to
the appellant Manoj Kumar is confirmed till the
disposal of the appeal.
The realization of fine imposed on the
appellant shall remain stayed till the disposal of
appeal.
(C.M. Prasad, J.)
Mkr.