High Court Patna High Court - Orders

Shailesh Yadav vs State Of Bihar on 31 March, 2011

Patna High Court – Orders
Shailesh Yadav vs State Of Bihar on 31 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (SJ) No.1144 of 2010
                                  SHAILESH YADAV
                                          Versus
                                   STATE OF BIHAR
                                        -----------

4. 31.3.2011 I.A.No.707 of 2011

The appellant has made his prayer for bail through

the present interlocutory application as originally no prayer for

bail was made in the memo of appeal.

I have heard Shri Manoj Kumar learned counsel

for the appellant and Shri Ajay Mishra, learned A.P.P. for the

State.

The allegation and evidence is that the appellant

committed rape upon a child of 6 to 7 years and the medical

evidence and some of the objective findings of the Investigating

Officer were corroborative of the allegation.

It was contended that no one had seen the real act

being committed and the witnesses have only stated that they

had seen the appellant running away from the scene of the

occurrence. It was further contended that no clothes which were

worn by the victim were seized or produced.

Regard being had to the allegation and the

evidence, the Court is not inclined to direct the release of the

appellant on bail.

The interlocutory application is dismissed.

        Kanth                                         ( Dharnidhar Jha, J.)