IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19528 of 2010
KANHAIYA KUMAR SONI
Versus
STATE OF BIHAR
-----------
3 23.06.2010 Heard learned counsel appearing on behalf
of the petitioner and learned counsel appearing
on behalf of the State.
The petitioner is in custody in
connection with Rohtas P.S. No. 01 of 2010 for
offence punishable under Section 376 of the
Indian Penal Code.
The substance of allegation against the
petitioner as set out in the F.I.R. is of
raping of three and half years old daughter of
the informant.
The informant caught the petitioner while
he was committing the said heinous act and the
informant had also produced the blood stained
undergarment of the victim girl as a piece of
evidence of the ghastly crime before the
police.
Considering the nature of allegations, the
prayer for bail of the petitioner is rejected.
The bail application is dismissed.
Bibhash ( Jyoti Saran, J.)