High Court Patna High Court - Orders

Subodh Kumar Singh vs The State Of Bihar on 26 October, 2010

Patna High Court – Orders
Subodh Kumar Singh vs The State Of Bihar on 26 October, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.27683 of 2010
                              SUBODH KUMAR SINGH
                                        Versus
                               THE STATE OF BIHAR
                                         -------

3. 26.10.2010 Heard learned counsel for the petitioner, learned

counsel for the complainant and learned Additional Public

Prosecutor for the State.

Petitioner is named accused in connection with

complaint case no. 152 of 2010 in which Sub-Divisional Judicial

Magistrate, Katihar, has been pleased to take cognizance under

section 498A of the Indian Penal Code and Section 4 of the

Dowry Prohibition Act, being husband of the complainant

carries allegation of demand of dowry, torture etc. He has

recently in the month of July 2010 performed second marriage.

Considering the recent act causing mental agony and

torture to the complainant, this court does not find it a fit case

wherein privilege may be granted to the petitioner. Accordingly,

his prayer for anticipatory bail is rejected.

Rajeev/                                                           (Akhilesh Chandra, J.)