High Court Patna High Court - Orders

Birendra Rai &Amp; Ors. vs The State Of Bihar on 3 February, 2011

Patna High Court – Orders
Birendra Rai &Amp; Ors. vs The State Of Bihar on 3 February, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CR. APP (SJ) No.134 of 2011
                         BIRENDRA RAI & ORS.
                                  Versus
                          THE STATE OF BIHAR
                                 -----------

02. 03.02.2011 This appeal will be heard.

Call for the L.C.R.

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, 1st Addl. Sessions Judge-cum-Special

Judge, Sitamarhi in S.T. No. 710 of 2005/131 of

2006 . Prayer is made for confirming the provisional

bail.

Accordingly, the provisional bail granted to

the appellants namely, Birendra Rai, Baliram Rai,

Nathuni Rai, Niranjan Rai and Indrajit Rai is

confirmed till the disposal of the appeal.

The realization of fine imposed on the

appellants shall remain stayed till the disposal of

appeal.

(C.M. Prasad, J.)
Mkr.