IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.579 of 2010
UMA SHANKAR PRASAD & ORS
Versus
STATE OF BIHAR
-----------
2. 22.06.2010 This appeal will be heard.
Issue notice and call for lower court records.
Learned counsel for the appellants submits that
due to the appellants having been sentenced to a period below 3
years of imprisonment, they have been allowed provisional bail by
the trial court, i.e. Addl. Sessions Judge-II, Siwan under S.T.No.
352 of 2005. Prayer is made for confirming the provisional bail.
Under the circumstances, during the pendency of
this appeal, the provisional bail granted to the appellants , namely,
(1) Uma Shankar Prasad, (2) Shivkumari Devi, (3) Mahanth Sah
@ Mahanth Prasad, (4) Birbal Prasad and (4) Tunnu Kumar @
Tunnu Prasad is hereby confirmed.
Jay/ (C.M.Prasad,J)