IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.284 of 2011
Shambhu Hazara, S/O-Late Ramayan Hazara
Versus
The State Of Bihar
-----------
06 25.10.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is an accused of an offence registered under
Section 376 and other minor Sections of the Indian Penal Code.
It is a case of gang rape and there is specific allegation
against the petitioner that he raped the informant.
The contention of learned counsel for the petitioner is
that, as a matter of fact, some railway officials have done a conspiracy
and set up the informant who happens to be a vagabond lady and got
lodged this present case against the petitioner who is a forest guard
and witness in a case lodged against above stated railway officials and
others. It is further contended by him that the medical report of the
victim also does not support the prosecution case.
Considering the aforesaid facts and circumstances as
well as nature of the offence, I do not feel it proper to release the
petitioner on bail. Accordingly, his prayer for bail in connection with
Narkatiaganj Rail G.R.P. P.S. Case No. 34 of 2009 pending in the
court of Railway Judicial Magistrate, Bettiah, West Champaran is,
hereby, rejected.
SHAHZAD ( Hemant Kumar Srivastava, J.)