IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.1210 of 2010
ALAUDDIN MIAN @ MD. ALAUDDIN @ ALAUDDIN
Versus
THE STATE OF BIHAR
-----------
5/ 11.3.2011 Heard learned counsel for the parties on the prayer of the
appellant for bail after receipt of the lower court records.
Submission on behalf of the appellant is that the appellant
is in custody since more than six years.
Regard being had to the evidence of victim of the offence
and, considering the support to her coming from the medical
evidence through P.W. 5, the court is not inclined to direct release of
the appellant on bail.
Prayer for bail is rejected.
Anil/ ( Dharnidhar Jha, J.)