High Court Patna High Court - Orders

Narendra Kumar Sharma vs The State Of Bihar Thru. Vigil on 21 January, 2011

Patna High Court – Orders
Narendra Kumar Sharma vs The State Of Bihar Thru. Vigil on 21 January, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CR. APP (SJ) No.95 of 2011
                      NARENDRA KUMAR SHARMA
                                 Versus
                    THE STATE OF BIHAR THRU. VIGIL
                                -----------

02. 21.01.2011 Learned counsel for the Vigilance and

appellant are present.

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 of three years of rigorous imprisonment, he

has been allowed provisional bail by the trial-court

namely, Special Judge, Vigilance-II, Patna in Special

Case No. 75 of 1986, arising out of Vigilance P.S.

Case No. 30 of 1986. Prayer is made for confirming

the provisional bail.

Accordingly, the provisional bail granted to

the appellant Narendra Kumar Sharma is confirmed

till the disposal of the appeal.

(C.M. Prasad, J.)

Mkr.