IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22541 of 2010
1. MOHAN SAHNI
2. SHEOJI MAHTO
------------------------ PETITIONERS
Versus
1. STATE OF BIHAR
2. PUNAM DEVI
------------------------ PETITIONERS
-----------
3 9.12.2010 Heard learned counsel for the parties.
Petitioners are alleged for committing
rape (gang rape) upon the informant. Delay is
first defence is explained that husband was
waited and in cases of rape, victim always
avoids to inform the incident. Now a petition is
said filed in the court of Chief Judicial
Magistrate about commitment of no rape is
nothing more than to tamper with the evidence.
If yet she is not deviating from the contents of
petition, she is liable for the offence for
false prosecution.
Hence, prayer for anticipatory bail on
behalf of petitioners is rejected.
AI ( Mandhata Singh, J.)