High Court Patna High Court - Orders

Haridwar Singh vs State Of Bihar &Amp; Anr on 24 November, 2010

Patna High Court – Orders
Haridwar Singh vs State Of Bihar &Amp; Anr on 24 November, 2010
                  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.)