IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.1089 of 2010
DHARMENDRA KUMAR
Versus
STATE OF BIHAR
-----------
02. 02.11.2010 This appeal will be heard.
Call for the L.C.R.
As to the prayer for bail it is submitted by
the appellant’s counsel that due to the appellants having
been sentenced to three years of imprisonment, he has
been allowed provisional bail by the trial-court namely,
Addl. Sessions Judge-cum-F.T.C. No.III, Gaya under
Sessions Trial No. 20 of 2009. Prayer is made for
confirming the provisional bail.
Accordingly, the provisional bail granted to
the appellant Dharmendra Kumar is confirmed till the
disposal of the appeal.
(C.M. Prasad, J.)
Mkr.