IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.259 of 2011
JAGANNATH SAHU
Versus
THE STATE OF BIHAR THROUGH CBI
-----------
02. 04.03.2011. This appeal shall be heard. Call for
the Lower Court Records.
As regards the prayer for bail, it is
submitted that the learned trial court has
himself admitted the appellant to provisional
bail on account of having sentenced him to
R.I. for two years and also a fine of
Rs.1,000/-.
Considering the above facts, the
order of provisional bail passed by the
learned trial court is hereby confirmed.
As regards the sentence of fine,
realization thereof shall remain stayed
during the pendency of this appeal.
B.Kr. ( Dharnidhar Jha,J.)