IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44220 of 2010
ARUN CHAUDHARY
Versus
THE STATE OF BIHAR
-----------
2. 15.03.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence under Sections 324 and 376/34 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.
( Anjana Prakash, J.)
S.Ali