IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26268 of 2011
Jeebachh Mandal, son of Lal Jee Mandal
Versus
The State Of Bihar
-----------
3. 24.08.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offence under Sections 376/34 of the Indian Penal Code.
Considering that there is direct allegation against
the petitioner of having committed rape upon the victim, I am
not inclined to grant bail to the petitioner.
The prayer for bail is rejected.
The Trial Court is directed to expedite the trial.
( Anjana Prakash, J.)
S.Ali