High Court Patna High Court - Orders

Uma Shankar Prasad &Amp; Ors vs State Of Bihar on 22 June, 2010

Patna High Court – Orders
Uma Shankar Prasad &Amp; Ors vs State Of Bihar on 22 June, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CR. APP (SJ) No.579 of 2010
                           UMA SHANKAR PRASAD & ORS
                                    Versus
                                STATE OF BIHAR
                                 -----------

2. 22.06.2010 This appeal will be heard.

Issue notice and call for lower court records.

Learned counsel for the appellants submits that

due to the appellants having been sentenced to a period below 3

years of imprisonment, they have been allowed provisional bail by

the trial court, i.e. Addl. Sessions Judge-II, Siwan under S.T.No.

352 of 2005. Prayer is made for confirming the provisional bail.

Under the circumstances, during the pendency of

this appeal, the provisional bail granted to the appellants , namely,

(1) Uma Shankar Prasad, (2) Shivkumari Devi, (3) Mahanth Sah

@ Mahanth Prasad, (4) Birbal Prasad and (4) Tunnu Kumar @

Tunnu Prasad is hereby confirmed.

       Jay/                                         (C.M.Prasad,J)