High Court Patna High Court - Orders

Rakesh Singh @ Kundan Singh &Amp; … vs The State Of Bihar on 8 April, 2011

Patna High Court – Orders
Rakesh Singh @ Kundan Singh &Amp; … vs The State Of Bihar on 8 April, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CR. APP (SJ) No.250 of 2011
                    RAKESH SINGH @ KUNDAN SINGH & ANR
                                        Versus
                              THE STATE OF BIHAR
                                      -----------

3/ 8.4.2011 Heard learned counsel for the parties on the prayer of the

appellants for bail after receipt of lower court records.

The appellants have been convicted under section

376(2)(g) of the IPC and only witness to the occurrence, P.W. 6

supports the allegation. The offence was committed against the deaf

and dumb lady, regard being had to which, the court is not inclined

to direct release of the appellants on bail.

The prayer for bail is rejected.

      Anil/                                       ( Dharnidhar Jha, J.)