IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.917 of 2010
RANJEET KUMAR MISHRA
Versus
STATE OF BIHAR
-----------
3 19.11.2010 Bail prayer of the appellant heard after receipt of
lower court records.
The appellant stands convicted under Sections 376,
323, 342 and 307 IPC.
The allegation and evidence is that the appellant along
with two others who are not the appellant here, captured the victim
lady while she had gone to take water from a tube-well and that
after capture, they forcibly took her into a maize field and all the
three forcibly committed rape on her and that on her protest, she
was badly assaulted and even tried to be killed and that the
medical evidence also indicated the injury.
In the facts and circumstances of the case, I do not feel
inclined to enlarge the petitioner on bail. The prayer for bail is,
accordingly, rejected.
Jay/ (C. M . Prasad, J.)