IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24195 of 2010
VINAY MAHTO @ VINAY KUMAR
Versus
1. STATE OF BIHAR
2. TUNNI DEVI W/O VINAY MAHTO
-----------
02. 21.07.2010 This is repeat application seeking anticipatory bail.
Earlier his prayer for grant of anticipatory bail was
considered and rejected by order dated 29.01.2010(Annexure-1).
Learned counsel states that a compromise has been arrived at
between the petitioner and his wife (opposite party no.2). An
application in this regard has been filed on 11.06.2010.
Let petitioner appear in the Court below and press the said
application which shall be considered in accordance with law.
With the aforesaid observation/direction the present
application disposed of.
Sym ( Kishore K. Mandal, J.)