IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21400 of 2010
SANTOSH SINGH @ SANTOSH KUMAR
Versus
STATE OF BIHAR
------
2/ 14.07.2010 Heard learned counsel for the petitioner and learned
counsel for the State.
Petitioner is specifically alleged for committing rape
upon the informant/victim. Moreover, if her son and daughter
corroborate the part of the occurrence regarding entering of
petitioner inside the house only may not be taken to allow the
petitioner on bail.
Considering the facts and circumstances of the case, the
prayer of the petitioner for grant of anticipatory bail is rejected.
shail (Mandhata Singh, J.)