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.