High Court Patna High Court - Orders

Jitendra Ram vs The State Of Bihar on 29 July, 2011

Patna High Court – Orders
Jitendra Ram vs The State Of Bihar on 29 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.12580 of 2011
                                 Jitendra Ram, S/O-Hira Ram
                                             Versus
                                      The State Of Bihar
                                           -----------

03 29.07.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner is languishing in jail custody since 28.01.2011

in a case registered under Section 376 of the Indian Penal Code.

There is specific allegation of rape against the petitioner

and, allegedly, he raped a minor girl.

Although, learned counsel for the petitioner points out

that in medical examination, no sign of rape has been found but taking

into consideration the statements of victim and other witnesses, I do

not feel it proper to release the petitioner on bail.

Accordingly, his prayer for bail in connection with

Lauriya P.S. Case No. 141 of 2010 pending in the court of Chief

Judicial Magistrate, Bettiah, West Champaran, stands rejected.

     SHAHZAD                                 ( Hemant Kumar Srivastava, J.)