IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.321 of 2011
KAMAL NARAYAN JHA AND ORS.
Versus
THE STATE OF BIHAR THROUGH VIG
-----------
03. 01.04.2011 This file is brought under the heading to be
mentioned.
It is pointed out by learned counsel for the
appellants that while admitting the appeal vide order
dated 16.03.2011, the appellants provisional bail granted
by the court below has been confirmed. But in absence of
specific reference of case before the court below the
appellant faces some difficulty.
This appeal was preferred against the judgment
of conviction dated 28.02.2010 passed in Special Case
No. 20/1990 by Shri R.N. Singh, Special Judge, Vigilance
II, Patna.
Let the order dated 16.03.2011 be treated
passed in connection with the aforesaid order of the court
below.
As prayed, let a copy of the order be
communicated to the court below i.e. Shri R.N. Singh,
Special Judge, Vigilance II, Patna in connection with
Special Case No. 20/2010 arising out of Electricity Board
Case No. 05/90, through Fax at the cost of the
appellants.
Rajeev/ ( Akhilesh Chandra, J.)