IN THE HIGH COURT OF JUDICATURE AT PATNA Cr.Misc. No.41192 of 2010 MD.JILANI @ MD.QUADIR JILANI @ JILANI Versus STATE OF BIHAR -----------
2 26.3.2011 Heard learned counsel for the parties.
There is clear allegation of commitment
of rape by this petitioner which is defended on
the ground of his not remaining there. No sign
of rape by the doctor has been found. Love
affair could be taken for consented relation
which is denied at all goes to show only after
breaking of love affair, the offence of rape was
committed. Plea for alibi if is the reality, is
not the stage to decide. Non-presence of semen
has been taken for no recent sexual relation but
for commission of rape penetration is
sufficient.
Hence, prayer for anticipatory bail on
behalf of petitioner is rejected.
However, petitioner is directed to
surrender and pray for regular bail.
AI ( Mandhata Singh, J.)