IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.31407 of 2011
1. Md. Allauddin son of Idrish Sami, &
2. Md. Shakil son of Md. Abdul Shakur ...Petitioners
Versus
The State Of Bihar ...OP
-----------
2/ 22.09.2011 Heard learned counsel for the petitioners and the State.
The petitioners seek bail in a case instituted for the
offence under section 376/34 of the Indian Penal Code and section
3(i)(xi) of the of Scheduled Castes and Scheduled Tribes
(Prevention of Atrocities) Act.
Considering that there is allegation of gang rape, I am
not inclined to grant bail to petitioners.
Prayer for bail is rejected.
The trial court is directed to expedite the trial in view of
the serious nature of the offence.
The Trial Court at the appropriate steps will consider as
to whether section 376 (2) (g) Indian Penal Code is made out in the
facts of the case or not.
JA/- (Anjana Prakash,J.)