IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34374 of 2010
SUMIT KUMAR YADAV
Versus
STATE OF BIHAR
-----
04. 04.03.2011 Heard learned counsel for the petitioner and the state.
Victim girl is minor, is doubtful, but force was used
while she was taken away in front of her grand father. Her statement
under section 161 of the Cr.P.C. is to the effect that she was taken
away by this petitioner and statement under section 164 of the
Cr.P.C. she is stating about commitment of rape also disentitles
petitioner for anticipatory bail.
Accordingly, prayer of petitioner for anticipatory bail
stands rejected.
Vikash (Mandhata Singh, J.)