IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20415 of 2010
TUNTUN KUMAR
S/O SRI CHANDESHWAR PRASAD
Versus
STATE OF BIHAR
-----------
3. 26.08.2010 Heard learned Counsel for the petitioner
and the State.
The petitioner seeks bail in a case instituted
for the offence under Section 376/34 of the Indian
Penal Code.
Considering that there is an allegation of
committing rape of the victim, I am not inclined to
grant bail to the petitioner.
Prayer for bail is rejected.
The Trial Court is directed to expedite the
trial in view of the serious nature of the offence.
Fahad. ( Anjana Prakash, J. )