IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23657 of 2008
GUDDU SINGH
Versus
THE STATE OF BIHAR
-----------
2 08.07.2008 Heard learned counsel for the petitioner and State.
The case was initially registered under Section 366A/34 of
the IPC on the allegation that four persons including the petitioner have
forcibly abducted the informant’s daughter in the mid- night and they
were bolted the door from out side. It appears from the impugned order
that the victim girl has given her statement under Section 164 Cr.P.C.
With regard to factum of kidnapping she stated that the petitioner has
also raped her.
Submission is that he is in custody since17.11.2006.
Considering the direct allegation of forcibly lifting away
in the mid-night and thereafter her being raped, his prayer is rejected.
He may renew his prayer in the court below if the victim
does not support the prosecution case during the trial.
( Shyam Kishore Sharma, J.)
Kundan/-