High Court Patna High Court - Orders

Shambhu Hazra &Amp; Anr vs The State Of Bihar on 11 October, 2010

Patna High Court – Orders
Shambhu Hazra &Amp; Anr vs The State Of Bihar on 11 October, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr. Misc. No.18074 of 2010
                1.   SHAMBHU HAZRA
                2.   Sheshnath @ Sheshnath Chaudhary
                                              Versus
                                     THE STATE OF BIHAR
                                            -----------

4/ 11.10.2010 Heard learned counsel for the petitioners

and learned counsel for the State.

Allegation against petitioners regarding

commitment of rape upon the victim finds

corroboration by other witnesses, while defence

regarding false allegation due to setting of the victim

by Station Superintendent who was made accused for

stealing of forest produce finds no connection.

Considering the facts and circumstances of

the case, prayer of the petitioners for grant of

anticipatory bail is rejected.

Shail                                              ( Mandhata Singh, J.)