IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41973 of 2010
HARIDWAR SINGH
Versus
STATE OF BIHAR & ANR
-----------
2. 24.11.2010 Heard learned counsel for the petitioner and the
State.
Renewing the prayer for bail after earlier rejected
on 27.1.2010, reliance is placed on a subsequent
compromise alleged to have been entered between the
parties on 13.7.2010.
Section 467 is not compoundable unlike Section
420. However, keeping in mind the entirety of the
allegations and the subsequent compromise, let the
petitioner above named surrender in the Court below within
a period of four weeks from today when he shall be enlarged
on anticipatory bail on furnishing bail bonds of Rs. 20,000/-
(twenty thousand) with two sureties of the like amount each
to the satisfaction of the Sri A. K. Singh, Judicial Magistrate,
Ist Class, Bhojpur, Ara in connection with Udwant Nagar
P.S. Case No. 230 of 2004, subject to the conditions laid
down under Section 438(2) of the Cr. P.C.
The observations herein with regard to the
compromise are confined in their applicability for the
purpose of bail only.
P. Kumar ( Navin Sinha, J.)