High Court Patna High Court - Orders

Ravi Shankar Singh vs The State Of Bihar on 5 April, 2011

Patna High Court – Orders
Ravi Shankar Singh vs The State Of Bihar on 5 April, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.42669 of 2010
                              RAVI SHANKAR SINGH
                                         Versus
                               THE STATE OF BIHAR
                                       -----------

2 5.4.2011 Heard learned counsel for the parties.

Torture for demand of dowry is the

allegation. Victim-complainant is willing to

accompany which the petitioner is refusing on

stake of his low salary, appears an explanation

to justify his refusal.

Hence, prayer for anticipatory bail on

behalf of petitioner is rejected.

AI                                               ( Mandhata Singh, J.)