IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (SJ) No.64 of 2011
Ram Bhajan Paswan And Anr.
Versus
The State Of Bihar
----------------------------------
5. 17.10.2011 I.A.No.1942 of 2011
Heard.
Regard being had to the evidence of the victim
and some of the witnesses who reached near her after picking
up the sound of her weeping which supports the allegation that
the appellants had committed rape upon her, I am not inclined
to direct the release of the two appellants, namely, Ram
Bhajan Paswan and Shiv Jatan Paswan on bail at this stgte.
This I.A. is dismissed.
However, if the appeal is not heard and disposed
of in a period of one year from today, the appellants shall be
free to renew their prayer for bail.
Kanth ( Dharnidhar Jha, J.)