IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2835 of 2011
PARMANAND PATEL SON OF LATE VASUDEO RAI,
RESIDENT OF VILLAGE-FAFAUT, P.S.-KHODAWANDPUR,
DISTRICT-BEGUSARAI.
...........PETITIONER.
Versus
THE STATE OF BIHAR
...............OPPOSITE PARTY.
-----------
2/ 02.02.2011 Heard the parties.
The petitioner has approached once again to this
Court under Section 438 Cr. P.C. for grant of anticipatory
bail in a criminal prosecution registered under Section 3 (1)
(X) (XI) of SC & ST (P.O.A.) Act, 1989. The prayer for
anticipatory bail made on behalf of the petitioner, besides
others, was rejected by this Court by a speaking order dated
06.05.2010 passed in Criminal Miscellaneous No. 12175 of
2010 (Annexure 1). Learned counsel for the petitioner
submits that after the aforesaid order dated 06.05.2010, the
matter has been compromised between the parties. The
compromise or no compromise is not a ground for grant of
anticipatory bail in a criminal prosecution registered under
Section 3 (1) (X) (XI) of SC & ST (P.O.A.) Act, 1989,
however, that can be a ground for grant of regular bail.
In that view of the matter, learned counsel for the
2
petitioner seeks permission to withdraw this application
with a liberty to surrender in the court below and seek
regular bail in connection with Begusarai SC/ST P.S. Case
No. 208 of 2009, pending in the court of learned Chief
Judicial Magistrate, Begusarai.
Permission is accorded.
Application is dismissed as withdrawn with a
liberty to the petitioner to surrender in the court below and
seek regular bail, if so advised.
( Birendra Prasad Verma, J )
Anjani/