IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.1085 of 2010
PAPPU MANJHI @ RAKESH
Versus
THE STATE OF BIHAR
-----------
02. 29.10.2010 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 below
three years of imprisonment, he has been allowed
provisional bail by the trial-court namely, Addl. Sessions
Judge, F.T.C. No. 3, Gaya in Sessions Trial No. 462 of 2009.
Prayer is made for confirming the provisional bail.
Accordingly, the provisional bail granted to the
appellant Pappu Manjhi @ Rakesh is confirmed till the
disposal of the appeal.
(C.M. Prasad, J.)
Mkr.