IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21083 of 2010
MD.MEHADI HUSSAIN, son of Late Md. Yasin, resident of village -
Dakuchi, P.S. - Katra, District - Muzaffarpur.
------- Petitioner.
Versus
THE STATE OF BIHAR ---- Opposite Party.
-------
02. 02.08.2010 Heard learned counsel for the petitioner
and learned Additional Public Prosecutor for
the State.
Petitioner is named accused in this case
carries allegation of house trespass during
midnight with an intention to commit rape upon
the complainant who was sleeping alone in the
house. No doubt, few days before the petitioner
appears to have filed a complaint case against
complainant and her family members stating some
land disputes, but this court is not inclined
to grant privilege sought, the petitioner may
seek regular bail, his prayer may be considered
by the court below without any prejudice of
instant refusal on its own merit.
The anticipatory bail application of the
petitioner is rejected.
Rajeev/ (Akhilesh Chandra, J.)