High Court Jharkhand High Court

Binod Kumar Rai vs State Of Jharkhand on 22 September, 2011

Jharkhand High Court
Binod Kumar Rai vs State Of Jharkhand on 22 September, 2011
          IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         B.A. No. 6710 of 2011

          Binod Kumar Rai             .....   Petitioner
                                 Versus
          The State of Jharkhand      ....      Opposite Party

          CORAM:      HON'BLE MR. JUSTICE H.C. MISHRA

          For the Petitioner       :Mr. Dinesh Chandra Shukla
          For the State            :A. P.P.

                            -----
2/22.9.2011

Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.

Petitioner has been made accused for the offence under Sections 376
of the Indian Penal Code, in connection with Chandil P.S. Case No. 61 of
2011, corresponding to G.R. Case No. 416 of 2011.

There is direct allegation against the petitioner to have committed
rape upon the victim minor girl and victim girl has also supported the fact in
her statement recorded under Section 164 Cr.P.C.

In the facts and circumstances of the case, I am not inclined to release
the petitioner Binod Kumar Rai on bail. Accordingly, the prayer for bail of
the petitioner is rejected.

(H. C. Mishra, J)
umesh/-