Patna High Court – Orders
Bindeshwari Mandal vs The State Of Bihar on 16 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30648 of 2011
Bindeshwari Mandal, son of Late Hari Mohan Mandal
Versus
The State Of Bihar
-----------
2. 16.09.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offence under Section 376 and 511 of the Indian Penal
Code.
Considering the nature of allegation, I am not
inclined to grant bail to the petitioner at this stage.
The prayer for bail is rejected.
However, he may renew his prayer for bail after
framing of charge.
( Anjana Prakash, J.)
S.Ali