IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32097 of 2010
DHARMENDRA MANJHI .
Versus
STATE OF BIHAR .
-----------
02 11.10.2010 Petitioner is apprehending his arrest in a
case under Sections 452 and 354 of the Indian Penal
Code.
Learned counsel for the petitioner submits
that there is no material to show that rape was
committed. In fact the First Information Report also
does not make out a case for rape.
The submission made on behalf of the
petitioner is a good ground for grant of regular bail.
This application is dismissed.
In case the petitioner files Regular Bail
application, the court below will consider the
aforesaid facts and dispose of the bail application as
expeditiously as possible.
Amit (Sheema Ali Khan, J.)