High Court Patna High Court - Orders

Vishwa Nath Singh vs State Of Bihar on 14 September, 2010

Patna High Court – Orders
Vishwa Nath Singh vs State Of Bihar on 14 September, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.31294 of 2010
                      VISHWA NATH SINGH SON OF DHARAM CHAND SINGH
                                               Versus
                                        STATE OF BIHAR
                                             -----------

2. 14.9.2010 Heard learned Counsel for the petitioner, the State and

the informant.

The petitioner seeks bail in a case instituted for the

offence under Section 376(2-F) of the Indian Penal Code.

Considering that there is direct allegation against the

petitioner of having committed rape upon the victim, I am not

inclined to grant bail to the petitioner.

The prayer for bail is rejected.

The trial court is directed to expedite the trial in view of

the serious nature of the offence.

( Anjana Prakash, J. )

Narendra/