High Court Patna High Court - Orders

Ram Swaroop Mahto &Amp; Anr vs State Of Bihar on 16 November, 2010

Patna High Court – Orders
Ram Swaroop Mahto &Amp; Anr vs State Of Bihar on 16 November, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CR. APP (SJ) No.1126 of 2010
                            RAM SWAROOP MAHTO & ANR
                                           Versus
                                   STATE OF BIHAR
                                         -----------

2. 16.11.2010 This appeal will be heard.

Call for Lower Court Records.

The learned counsel for the appellants 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, Additional Sessions Judge, Fast Track

Court No.5, Jehanabad, in Sessions Trial No. 70 of 2001/78 of

2010.

Prayer is made for confirming the provisional bail.

Accordingly, the provisional bail is confirmed till disposal of the

appeal

( C. M. Prasad, J.)
Ravi/-