IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30648 of 2011
Bindeshwari Mandal, son of Late Hari Mohan Mandal
Versus
The State Of Bihar
-----------
2. 16.09.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offence under Section 376 and 511 of the Indian Penal
Code.
Considering the nature of allegation, I am not
inclined to grant bail to the petitioner at this stage.
The prayer for bail is rejected.
However, he may renew his prayer for bail after
framing of charge.
( Anjana Prakash, J.)
S.Ali