IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24110 of 2010
RAMANJEE BHAI
Versus
The STATE OF BIHAR
-----------
3/ 21.09.2010 Heard learned counsel for the petitioner,
learned counsel for the State and Mr. Binod Kumar,
learned counsel for the informant.
Rape is supported by the victim in Court
also in her statement under Section 164 of the Cr.
P.C. with certain variance and she is not a major lady.
Considering the facts and circumstances of
the case, prayer of the petitioner for grant of
anticipatory bail is rejected.
Shail ( Mandhata Singh, J.)