IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.768 of 2010
BHUTELI YADAV & ORS
Versus
STATE OF BIHAR
-----------
2. 13.08.2010 This appeal will be heard.
Call for Lower Court Records.
The learned counsel for the appellants submits that due to
the appellants having been sentenced to the period below three years of
imprisonment, they have been allowed provisional bail by the trial court
i.e. Additional Sessions Judge, Fast Track Court No.1, Sasaram, under
Sessions Trial No. 570 of 2004
Prayer is made for confirming the provisional bail.
Accordingly, the provisional bail is confirmed till disposal
of the appeal.
The realization of fine imposed on the appellants shall
remain stayed till disposal of the appeal.
(C. M. Prasad, J.)
Ravi/-