High Court Patna High Court - Orders

Deepak Kumar Giri vs State Of Bihar on 12 July, 2011

Patna High Court – Orders
Deepak Kumar Giri vs State Of Bihar on 12 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr. Misc. No.39532 of 2010
                                       Deepak Kumar Giri
                                               Versus
                                          State Of Bihar
                                             -----------

4/ 12.07.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

Petitioner is alleged for committing rape upon

informant’s five years old daughter is not entitled for

anticipatory bail.

Accordingly, prayer of the petitioner for bail is

rejected.

shail                                       (Mandhata Singh, J.)