Patna High Court – Orders
Pappu Yadav vs The State Of Bihar on 6 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.846 of 2011
======================================================
Pappu Yadav, son of Shri Ram Dahin Yadav, resident of village Hinduni,
Police Station Phulwarisharif, District Patna
.... .... Appellant/s
Versus
The State Of Bihar
.... .... Respondent/s
======================================================
CORAM: HONOURABLE MR. JUSTICE SHYAM KISHORE SHARMA
AND
HONOURABLE JUSTICE SMT. SHEEMA ALI KHAN
ORAL ORDER
(Per: HONOURABLE MR. JUSTICE SHYAM KISHORE SHARMA)
3 06-09-2011 Heard Counsel for the appellant and the A.P.P.
representing the State.
This appeal will be heard.
Call for the Lower Court’s Record.
The appellant is the husband of the deceased. Death
is within seven years of marriage. The allegation is that the
victim was being pressurized to bring additional dowry and in
that connection she was being tortured by the appellant.
Considering the aforesaid facts, We are not inclined
to grant bail to the above named appellant. The prayer for bail
of the appellant is accordingly rejected.
(Shyam Kishore Sharma, J)
Prabhakar Anand/- (Sheema Ali Khan, J)