High Court Patna High Court - Orders

Mithilesh Sahni vs State Of Bihar &Amp; Anr on 21 September, 2010

Patna High Court – Orders
Mithilesh Sahni vs State Of Bihar &Amp; Anr on 21 September, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA

                               Cr.Misc. No.3493 of 2010

                    MITHILESH SAHNI S/O BIPIN SAHNI R/O VILLAGE
                    SOHARTHA, P.S. VAISHALI, DISTRICT-VAISHALI.
                                            --PETITIONER

                                           Versus

                     1. THE STATE OF BIHAR
                     2. UMA DEVI WIFE OF BHUPAN SAHNI R/O VILLAGE
                        VIJAY CHHAPRA, P.S. AHIYAPUR, DISTRICT-
                        MUZAFFARPUR.
                                             --OPP.PARTY


6   21.09.2010

Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

Petitioner is named accused in this complaint

case being husband of the complainant, carries allegation of

demand of dowry, torture etc., besides having second wife

who has also been impleaded as accused no.4 in the

complaint petition. On previous date, time was granted after

hearing to file supplementary affidavit stating specifically

about the allegation of second marriage with accused no.4,

Urmila Devi. Today supplementary affidavit has been filed

but there is complete silence on the main issue though it is

mentioned that court below has taken cognizance only for

offence under Section 498 A but not under Section 494 of the

Indian Penal Code.

2

Considering the facts and circumstances, I do

not find it a fit case wherein privilege sought may be granted.

(Akhilesh Chandra, J.)

AAhmad