Patna High Court – Orders
Trijugi Nath Gupta vs State Of Bihar Theu.Cbi on 14 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.895 of 2010
TRIJUGI NATH GUPTA
Versus
THE STATE OF BIHAR THEU.CBI
-----------
02. 14.09.2010 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 of three years of imprisonment, he has been
allowed provisional bail by the trial-court i.e. Special
Judge, C.B.I., South Bihar, Patna in Special Case
No.23 of 2004, R.C. No. 18(A) of 2004. Prayer is
fmade for confirming the provisional bail.
In the result, the provisional bail granted to
the appellant Trijugi nath Gupta is confirmed till the
disposal of the appeal.
The realization of fine imposed on the
appellant will remain stayed till the disposal of
appeal.
(C.M. Prasad, J.)
Mkr.