High Court Patna High Court - Orders

Sintu Singh vs State Of Bihar on 16 March, 2011

Patna High Court – Orders
Sintu Singh vs State Of Bihar on 16 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.44960 of 2010
                      RAUSHAN SINGH son of Shatrughan Singh
                                       Versus
                              THE STATE OF BIHAR

                                             With

                             Cr. Misc. No. 1077 of 2011
                           SINTU SINGH s/o Batoran Singh
                                       Versus
                                 STATE OF BIHAR

                                             With

                            Cr. Misc. No. 3380 of 2011
                     BASISTHA SINGH son of Ram Narayan Singh
                                      Versus
                             THE STATE OF BIHAR
                                     -----------

3/ 16.03.2011 Heard learned counsel for the petitioners, informant and

the State.

The petitioners seek bail in a case instituted for the

offence under section 376/34 of the Indian Penal Code.

Considering that there is direct allegation of having

committed rape upon the victim, I am not inclined to grant bail to

petitioners.

Prayer for bail is rejected.

The trial court is directed to expedite the trial in view of

the serious nature of the offence.

         JA/-                                                       (Anjana Prakash,J.)