IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26203 of 2008
SANJAY RAI
Versus
STATE OF BIHAR
– – – –
2. 7.7.2008 Heard.
The evidence of the prosecutrix has
been recorded as P. W. 3 in the trial and she
has supported the allegation as appears in the
F.I.R., considering which I do not find any
merit in the present renewal prayer.
The petition is dismissed.
Kanth
( Dharnidhar Jha, J.)