High Court Patna High Court - Orders

Sheo Raj Kumar vs The State Of Bihar on 26 April, 2011

Patna High Court – Orders
Sheo Raj Kumar vs The State Of Bihar on 26 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (SJ) No.459 of 2011
                                 SHEO RAJ KUMAR
                                         Versus
                               THE STATE OF BIHAR
                                       -----------

3. 26.4.2011 This appeal shall be heard.

Call for the lower court records.

In light of the terms of sentence which was of one

year as also the sentence of fine of Rs. 5,000/- under Section 7

of the Prevention of Corruption Act, the court below itself has

admitted the appellant to provisional bail, as may appear from

the enclosed copy of the order dated 28.3.2011 passed in

SpecialCase No. 43 of 2007/ 7 of 2007 by the Special Judge,

Vigilance(Trap), Patna.

The order of provisional bail is hereby confirmed.

        Kanth                                        ( Dharnidhar Jha, J.)