IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.1077 of 2010
SHARWAN MISTRY
Versus
STATE OF BIHAR
-----------
02. 16.03.2011 I.A. No. 572 of 2011
Heard learned counsel for the appellant and
State.
The solitary appellant stands convicted for
the offence under section 376 and 457 of the Indian
Penal Code and sentenced to undergo rigorous
imprisonment for eight years and pay a fine of Rs.
5000/- in default to further undergo S.I. for three
months.
Considering the facts and circumstances of
the case and nature of allegation, at this stage, I am
not inclined to enlarge the appellant on bail. Hence,
Interlocutory Application No. 572 of 2011 stands
dismissed.
Rajeev/ ( Akhilesh Chandra, J.)