IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.125 of 2010
INDAL MANJHI
Versus
STATE OF BIHAR
-----------
9. 29.3.2011 I.A.No.722 of 2011
The prayer for bail of the appellant was considered
on receipt of the lower court records. Earlier the prayer for bail
of the appellant was not pressed and as such was dismissed.
On hearing learned counsel for the appellant,
learned counsel for the informant as also learned A.P.P. for the
State and after considering the evidence that the appellant is
alleged to have committed rape upon a six-year-old child which
gets due corroboration from the evidence of P.W. 7, the Court is
not inclined to direct the release of the appellant on bail.
This interlocutory application is dismissed.
Kanth ( Dharnidhar Jha, J.)