Patna High Court – Orders
Md.Yahiya Siddique vs The State Of Bihar on 27 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33955 of 2010
MD.YAHIYA SIDDIQUE
Versus
THE STATE OF BIHAR
-----------
5 27.1.2011 Heard learned counsel for the parties.
Torture is for demand of dowry followed
by second marriage by the husband with another
lady.
Hence, prayer for anticipatory bail on
behalf of petitioner is rejected.
AI ( Mandhata Singh, J.)