IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36422 of 2011
Mukesh Kumar Sah
Versus
1.The State of Bihar
2. Fulmanti Devi
===========================
WITH
Criminal Miscellaneous No.36486 of 2011
1.Kabita Devi
2. Amerika Devi @ Amila Devi
3. Prakash Sah
Versus
The State Of Bihar
====================================
2. 04.11.2011 On perusal of the order passed by the learned
District and Sessions Judge rejecting the bail application, it
reveals that though the matter has been compromised
between the parties yet the same has not been
considered.
Therefore, the District and Sessions Judge,
Saharsa is directed to reconsider the matter in the light of
the compromise.
The applicant shall move afresh along with
certified copy of this order.
The application is disposed of.
( Prakash Chandra Verma, J.)
Ravi/-