IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33116 of 2011
Ram Prit Mistry, Son of Late Babu Lal Mistry resident of village-Silaunja,
P.S.- Bodh Gaya, District-Gaya ...........Petitioner
Versus
The State Of Bihar
-----------
02 21.10.2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
The petitioner apprehending his arrest in connection
with a case registered for the offence punishable under Section 498(A)
of the Indian Penal Code, is named accused in this complaint case
being husband of the complainant with allegation of demand of
dowry, torture etc. in spite of having three children. Further allegation
as appears is of making unsuccessful attempt to kill the complainant.
Taking into consideration the petitioner appears not
entitle for the privilege of anticipatory bail.
Accordingly, the prayer for anticipatory bail of the
petitioner in connection with Complaint Case No. 521 of 2011
pending in the court of Sub Divisional Judicial Magistrate, Gaya is,
hereby, rejected.
SHAHZAD ( Akhilesh Chandra, J.)