High Court Patna High Court - Orders

Tingan Das vs The State Of Bihar on 25 July, 2011

Patna High Court – Orders
Tingan Das vs The State Of Bihar on 25 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.9278 of 2011
                               Tingan Das, S/O-Vishesar Das
                                           Versus
                                   The State Of Bihar
                                         -----------

03 25.07.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner is named in the first information report with

allegation that he along with other co-accused persons entered into the

house of the informant and dragged her to a field where she was

subjected to rape by first information report named accused Munna

Das and after that petitioner also attempted to commit rape on her but

victim raised alarm which attracted the villagers.

The contention of learned counsel for the petitioner is

that there is delay of five days in lodging the first information report

and when the victim was examined by the doctor she was found

customed to sex. So, the aforesaid finding of the doctor clearly

indicates this fact that the informant is a girl of easy virtue and, as a

matter of fact co-accused Munna Das filed a complaint case bearing

Complaint Case No. 1097 C of 2010 against the informant as well as

her other family members and that is the reason the informant has

brought this false case against the petitioner as well as other accused.

Although, learned counsel tried to convince me about

the innocence of the petitioner but I am not, at all, convinced with the

submission of learned counsel for the petitioner. It is a very serious

case and, therefore, considering the nature of offence as well as

allegation levelled against the petitioner, I do not feel it proper to
2

release the petitioner on bail.

Accordingly, the prayer for bail of the petitioner in

connection with Muffasil P.S. Case No. 96 of 2010 pending in the

court of Sri Niraj Kumar, Judicial Magistrate, 1st Class Motihari,

stands rejected.

SHAHZAD                              ( Hemant Kumar Srivastava, J.)