IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4249 of 2008
MD.SHABBIR ALAM
Versus
THE STATE OF BIHAR
-----------
4. 8.7.2008 Heard.
The parties appeared before me and I talked to them
individually. The contention of the petitioner is that he was shown
another girl before marriage and he was married to the present lady
who was not of attractive looks. To be very fair to the parties the
petitioner also is not bestowed with attractive looks or manly features,
but still he has taken a plea as above. I have all the reasons to believe
that the stand taken by the petitioner is specious and an after thought.
As regards the merits of the petition it is under Section
498A etc IPC and Sections 3 and 4 of the Dowry Prohibition Act and
the allegation is of illtreating and torturing the lady for various reasons
including not bringing articles of standard quality. The lady used to
inform her parents on phone about her plight and attempts for
reconciliation could not yield any result and ultimately the lady was
turned out of the house.
The attention of the court was drawn to the Panchnama
Annexure-2 but that is disputed and that could be adjudged at the trial.
As regards the merits of the petition there appears no
substance in it and the same is dismissed.
( Dharnidhar Jha, J. )
B.Kr.