IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.44960 of 2010
RAUSHAN SINGH son of Shatrughan Singh
Versus
THE STATE OF BIHAR
With
Cr. Misc. No. 1077 of 2011
SINTU SINGH s/o Batoran Singh
Versus
STATE OF BIHAR
With
Cr. Misc. No. 3380 of 2011
BASISTHA SINGH son of Ram Narayan Singh
Versus
THE STATE OF BIHAR
-----------
3/ 16.03.2011 Heard learned counsel for the petitioners, informant and
the State.
The petitioners seek bail in a case instituted for the
offence under section 376/34 of the Indian Penal Code.
Considering that there is direct allegation of having
committed rape upon the victim, I am not inclined to grant bail to
petitioners.
Prayer for bail is rejected.
The trial court is directed to expedite the trial in view of
the serious nature of the offence.
JA/- (Anjana Prakash,J.)