IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.351 of 2011
SURESH RAI
Versus
THE STATE OF BIHAR
-----------
02/ 21.04.2011 This appeal will be heard.
Call for lower court records.
According to allegation and evidence,
the appellant has raped a girl aged about 14
to 15 years.
Arguing for bail, learned counsel for
the appellant has submitted that the doctor
has not corroborated the allegation of rape
rather she has given some other version
showing that the girl was having old ruptured
hymen. It has further been submitted that
there was enmity between the parties since
long due to land dispute.
No unmarried girl can put her life in
imperil by making such type of allegation
upon her. Considering the allegation and the
evidence which have been brought on record,
we are not inclined to grant bail to the
appellant. Accordingly, his prayer for bail
is rejected.
( Shyam Kishore Sharma, J. )
Tahir/- ( Gopal Prasad, J.)