IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.144 of 2011
KISHORE SINGH
Versus
THE STATE OF BIHAR
-----------
02. 03.02.2011 This appeal will be heard.
Call for the L.C.R.
Learned counsel for the appellant submits
that due to the appellants having been sentenced to a
period below three years of imprisonment, he has
been allowed provisional bail by the trial-court
namely, Addl. Sessions Judge, F.T.C. No. II,
Sheikhpura in Sessions Case No. 121 of 2010/13 of
2011. Prayer is made for confirming the provisional
bail.
Accordingly, the provisional bail granted to
the appellant Kishore Singh is confirmed till the
disposal of the appeal.
(C.M. Prasad, J.)
Mkr.