IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24859 of 2011
Bipin Yadav son of Bouku Yadav
Versus
The State Of Bihar
-----------
2. 16.8.2011 Heard learned Counsel for the petitioner and the
State.
The petitioner seeks anticipatory bail in a case
instituted for the offence u/ss.376, 511 and 379 of the Indian
Penal Code.
Considering that the petitioner not only attempted to
outrage the modesty of the informant but also subsequently
attempted to tamper with the prosecution evidence, I am not
inclined to grant anticipatory bail to the petitioner.
The prayer for anticipatory bail is rejected.
Narendra/ ( Anjana Prakash, J. )