IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23927 of 2010
MD.RAZZAQUE SON OF LATE BODHAY RESIDENT OF
SINGRAHI (SIMRAHI), P.S. NARPATGANJ, DISTRICT
ARARIA.
Versus
STATE OF BIHAR
-----------
2 03/11/2010 It is stated on behalf of the petitioner that the
matter has now been compromised between the parties.
Let petitioner bring the above fact to the notice
of the trial court who will verify the authenticity of the
said compromise petition and the implication thereof and
decide the case of granting bail to the petitioner.
Present bail application is disposed of with the
liberty as above.
Order may be communicated through fax at the
cost of the petitioner.
AMIN/ (Ajay Kumar Tripathi, J.)