IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.856 of 2011
Govind Prasad Sinha
Versus
The State Of Bihar
-----------
2. 27.7.2011 This appeal shall be heard along with Cr. Appeal
No. 831 of 2011(S.J.) in which the lower court records have
already been called for as also with Cr. Appeal No. 855 of
2011(S.J.)
On account of being convicted under different
sections of the I.P.C. as also the Prevention of Corruption Act
and being sentenced to suffer rigorous imprisonment for one
year, the appellant was admitted to provisional bail by the trial
court, i.e., Special Judge, Vigilance-II, Patna in Special Case No.
5 of 1991 which was valid till 30.7.2011.
The provisional bail granted to the appellant,
namely, Govind Prasad Sinha, in the above noted case is hereby
confirmed.
Kanth ( Dharnidhar Jha, J.)