IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.7 of 2011
NANNKU @ NANKU SAH
Versus
THE STATE OF BIHAR
-----------
03. 17.01.2011 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, they have
been allowed provisional bail by the trial-court
namely, Addl. Sessions Judge, F.T.C. No. I,
Gopalganj in S.T. No. 229 of 2005/155 of 2009.
Prayer is made for confirming the provisional bail.
Accordingly, the provisional bail granted to
the appellants namely, Nannku @ Nanku Sah,
Manager Sah and Kanhaiya Sah @ Kanhaiya are
confirmed till the disposal of the appeal.
(C.M. Prasad, J.)
Mkr.