IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21876 of 2011
Rajnish Kumar S/O Sri Ravi Sao, resident of Mohalla
Kuan Bazar P.S. Khusrupur, Dist- Patna.
Versus
The State Of Bihar
-----------
2. 22.07.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
The allegation is that the petitioner had tried
to outrage the modesty of the informant at 5.30 in the
morning by trying to press her mouth and when she tried
to raise alarm then he, with an intention to kill her stabbed
on her stomach causing injury in her intestine. Since the
petitioner has been identified by the informant and taking
into consideration the nature of the crime as well as the
allegation, this Court is not inclined to enlarge the
petitioner on bail.
Hence his prayer for bail is hereby rejected.
( Ahsanuddin Amanullah, J.)
Anand Kr.