IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4458 of 2011
JAI SHANKAR @ PUSKAR
Versus
THE STATE OF BIHAR
-----------
2. 14.02.2011 The petitioner is one of the boys, haunted the girl. The
petitioners along with his friends tormented a girl with sexual
abuses and to commit suicide.
The petitioner is in custody in relation to
Patrakarnagar P. S. Case No. 221 of 2010 instituted for the death
of the said girl under Sections 306,120B, 376 of the Indian penal
Code.
In the aforesaid facts and circumstances I am not
inclined to interfere in this matter. This application for bail is
rejected.
Namita ( Navaniti Prasad Singh, J.)