IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.11675 of 2010
JAMAL ANSARI son of Late Khalil Munshi
Versus
STATE OF BIHAR
-----------
3/ 24.06.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offence under section 376 of the Indian Penal Code.
Considering that there is direct allegation against
the petitioner of having committed rape upon the
informant/complaint, I am not inclined to grant bail to the
petitioner.
Prayer for bail is rejected.
The trial court is directed to expedite the trial in
view of the serious nature of the offence.
JA/- (Anjana Prakash, J.)