High Court Patna High Court - Orders

Pappu Mistri vs The State Of Bihar on 4 July, 2011

Patna High Court – Orders
Pappu Mistri vs The State Of Bihar on 4 July, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.9652 of 2011
                                       Pappu Mistri
                                          Versus
                                    The State Of Bihar
                                         -----------

03. 04.07.2011 Heard learned counsel for the petitioner and the state.

Petitioner is husband specifically alleged for killing his wife

for demand of dowry for which deceased was being tortured soon before

the death within seven years of the marriage in matrimonial house; so,

petitioner’s bail petition is dismissed even after considering his custody

since 21.12.2009.

Accordingly, petitioner’s prayer for regular bail stands

rejected.

Vikash                                                                  ( Mandhata Singh, J.)