IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24846 of 2010
BHUSHAN PRASAD @ SHASHI BHUSHAN PRASAD,
S/o Late Lakshaman Mahato.
Versus
THE STATE OF BIHAR
-----------
03. 31.08.2010 Heard learned counsel for the petitioner and
the State.
The petitioner seeks bail in a case instituted
for the offences under Section 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.
The trial court is directed to expedite the
trial and conclude it within a reasonable time.
(Anjana Prakash, J.)
Vikash/-