IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.18074 of 2010
1. SHAMBHU HAZRA
2. Sheshnath @ Sheshnath Chaudhary
Versus
THE STATE OF BIHAR
-----------
4/ 11.10.2010 Heard learned counsel for the petitioners
and learned counsel for the State.
Allegation against petitioners regarding
commitment of rape upon the victim finds
corroboration by other witnesses, while defence
regarding false allegation due to setting of the victim
by Station Superintendent who was made accused for
stealing of forest produce finds no connection.
Considering the facts and circumstances of
the case, prayer of the petitioners for grant of
anticipatory bail is rejected.
Shail ( Mandhata Singh, J.)