Patna High Court – Orders
Amit Kumar &Amp; Anr vs The State Of Bihar on 28 June, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14159 of 2010
1. AMIT KUMAR S/O SHIV NARAIN SINGH
2. ANAND MOHAN SINGH S/O JAI NARAIN SINGH @ JALO SINGH
Versus
THE STATE OF BIHAR
-----------
3. 28.6.2010 Heard learned counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under section 376 (G)/34 of the Indian Penal Code.
Considering the serious nature of allegation as
also the fact that the victim had supported her earlier
statement recorded under Section 164 Cr.P.C., I am not
inclined to grant bail to the petitioner.
The prayer for bail is rejected.
Fahad. ( Anjana Prakash, J.)