IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.95 of 2011
NARENDRA KUMAR SHARMA
Versus
THE STATE OF BIHAR THRU. VIGIL
-----------
02. 21.01.2011 Learned counsel for the Vigilance and
appellant are present.
This appeal will be heard.
Call for the L.C.R.
Learned counsel for the appellant submits
that due to the appellant having been sentenced to a
period of three years of rigorous imprisonment, he
has been allowed provisional bail by the trial-court
namely, Special Judge, Vigilance-II, Patna in Special
Case No. 75 of 1986, arising out of Vigilance P.S.
Case No. 30 of 1986. Prayer is made for confirming
the provisional bail.
Accordingly, the provisional bail granted to
the appellant Narendra Kumar Sharma is confirmed
till the disposal of the appeal.
(C.M. Prasad, J.)
Mkr.