IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7583 of 2011
JITENDRA PANDEY
Versus
THE STATE OF BIHAR
-----------
2. 28.02.2011. Heard.
Regard being had to the facts of the
case, this court felt it not a case for
granting anticipatory bail to the petitioner.
However, if the petitioner and the
informant of the case enters into a
compromise and the same is found true and
correct on being verified by the court below,
then the court below, on the petitioner
surrendering before it, may direct him to be
admitted to bail on execution of a bond to
his own satisfaction in connection with
Ariari P.S.Case No.36 of 2010 pending in the
court of Chief Judicial Magistrate,
Sheikhpura.
With the above observation, this
petition is disposed of.
B.Kr. ( Dharnidhar Jha,J.)