High Court Patna High Court - Orders

Dabloo Singh vs The State Of Bihar on 23 August, 2010

Patna High Court – Orders
Dabloo Singh vs The State Of Bihar on 23 August, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.20236 of 2010
                 DABLOO SINGH S/O LATE CHANDO SINGH
                                   Versus
                          THE STATE OF BIHAR
                                  -----------

3. 23.08.2010 Heard learned Counsel for the petitioner

and the State.

The petitioner seeks bail in a case

instituted for the offence under Section 376 of the

Indian Penal Code.

In the First Information Report there is a

direct allegation against the petitioner of having

committed rape upon a minor and from the report

of the trial court, it appears that all private

witnesses have been examined and only doctor

and investigating officer are left to be examined.

In view of such, I am not inclined to

grant bail to the petitioner.

Prayer for bail is rejected.

The trial court will consider to pressing

Section 66 Cr.P.C. into service for production of

doctor and investigating officer.

         Fahad.                               ( Anjana Prakash, J )