Patna High Court – Orders
Binod Mandal vs The State Of Bihar on 21 November, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.32377 of 2011
Binod Mandal son of Rajendra Mandal
Versus
The State Of Bihar
-----------
2/ 21.11.2011 Heard learned counsel for the petitioner and the State.
The petitioner seeks anticipatory bail in a case instituted
for the offence under sections 448, 376 and 511 of the Indian Penal
Code.
Considering that the allegation against the petitioner is
of having attempted to commit rape upon minor, I am not inclined to
grant him anticipatory bail.
Prayer for bail is rejected.
JA/- (Anjana Prakash,J.)