IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13368 of 2010
HEMANT KUMAR
Versus
THE STATE OF BIHAR
-----------
7 15.9.2010 Heard learned counsel for the parties.
Petitioner is husband. Torture is for
demand of Car in dowry. Complainant was left
helpless after her admission for delivery and
specifically it is said that without providing a
Car, she (complainant) would not be allowed to
come back to her matrimonial house. Divorce case
is filed on behalf of the petitioner no doubt
earlier to filing of this complaint case but the
complainant approached Pariwar Pramarsh Kendra
earlier to filing of Divorce case. None appeared
there from husband’s side and initiative of this
Court to resolve the differences is turned
futile, considering which prayer for
anticipatory bail on behalf of petitioner is
rejected.
AI ( Mandhata Singh, J.)