IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31294 of 2010
VISHWA NATH SINGH SON OF DHARAM CHAND SINGH
Versus
STATE OF BIHAR
-----------
2. 14.9.2010 Heard learned Counsel for the petitioner, the State and
the informant.
The petitioner seeks bail in a case instituted for the
offence under Section 376(2-F) of the Indian Penal Code.
Considering that there is direct allegation against the
petitioner of having committed rape upon the victim, I am not
inclined to grant bail to the petitioner.
The prayer for bail is rejected.
The trial court is directed to expedite the trial in view of
the serious nature of the offence.
( Anjana Prakash, J. )
Narendra/