Patna High Court – Orders
Ram Bachan Ram vs State Of Bihar & Anr on 19 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17038 of 2010
Ram Bachan Ram
Versus
State Of Bihar & Anr
-----------
10 19.7.2011 Heard learned counsel for the parties.
Torture for demand of dowry is the
allegation. The act of petitioner before this
Court is there to corroborate the cruelty caused
upon the complainant as she was noticed, she
appeared but petitioner remained absent.
Taking the same into consideration,
prayer for anticipatory bail is rejected.
AI ( Mandhata Singh, J.)