High Court Patna High Court - Orders

Rajnish Kumar vs The State Of Bihar on 22 July, 2011

Patna High Court – Orders
Rajnish Kumar vs The State Of Bihar on 22 July, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.21876 of 2011
                     Rajnish Kumar S/O Sri Ravi Sao, resident of Mohalla
                     Kuan Bazar P.S. Khusrupur, Dist- Patna.
                                            Versus
                                     The State Of Bihar
                                          -----------

2. 22.07.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

The allegation is that the petitioner had tried

to outrage the modesty of the informant at 5.30 in the

morning by trying to press her mouth and when she tried

to raise alarm then he, with an intention to kill her stabbed

on her stomach causing injury in her intestine. Since the

petitioner has been identified by the informant and taking

into consideration the nature of the crime as well as the

allegation, this Court is not inclined to enlarge the

petitioner on bail.

Hence his prayer for bail is hereby rejected.

( Ahsanuddin Amanullah, J.)
Anand Kr.