High Court Patna High Court - Orders

Kanhaiya Kumar Soni vs State Of Bihar on 23 June, 2010

Patna High Court – Orders
Kanhaiya Kumar Soni vs State Of Bihar on 23 June, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.19528 of 2010
                       KANHAIYA KUMAR SONI
                              Versus
                          STATE OF BIHAR
                           -----------

3 23.06.2010 Heard learned counsel appearing on behalf

of the petitioner and learned counsel appearing

on behalf of the State.

The petitioner is in custody in

connection with Rohtas P.S. No. 01 of 2010 for

offence punishable under Section 376 of the

Indian Penal Code.

The substance of allegation against the

petitioner as set out in the F.I.R. is of

raping of three and half years old daughter of

the informant.

The informant caught the petitioner while

he was committing the said heinous act and the

informant had also produced the blood stained

undergarment of the victim girl as a piece of

evidence of the ghastly crime before the

police.

Considering the nature of allegations, the

prayer for bail of the petitioner is rejected.

The bail application is dismissed.

Bibhash                                             ( Jyoti Saran, J.)