High Court Patna High Court - Orders

Jai Shankar @ Puskar vs The State Of Bihar on 14 February, 2011

Patna High Court – Orders
Jai Shankar @ Puskar vs The State Of Bihar on 14 February, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.4458 of 2011
                                   JAI SHANKAR @ PUSKAR
                                                Versus
                                     THE STATE OF BIHAR
                                              -----------

2. 14.02.2011 The petitioner is one of the boys, haunted the girl. The

petitioners along with his friends tormented a girl with sexual

abuses and to commit suicide.

The petitioner is in custody in relation to

Patrakarnagar P. S. Case No. 221 of 2010 instituted for the death

of the said girl under Sections 306,120B, 376 of the Indian penal

Code.

In the aforesaid facts and circumstances I am not

inclined to interfere in this matter. This application for bail is

rejected.

Namita                                          ( Navaniti Prasad Singh, J.)