High Court Patna High Court - Orders

Md. Hesamuddin vs The State Of Bihar on 11 November, 2011

Patna High Court – Orders
Md. Hesamuddin vs The State Of Bihar on 11 November, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Criminal Miscellaneous No.44568 of 2010
                     =============================================

Md. Hesamuddin
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
=============================================

5 11-11-2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Torture for demand of dowry may not be believed

after 8 years of the marriage but same is followed by second

marriage with another lady though allowed by religion but may not

minimize the act of torture.

Considering the same, prayer of the petitioner for bail

is rejected.

(Mandhata Singh, J)
Shailendra Bhushan
Prasad/-