High Court Patna High Court - Orders

Hemant Kumar vs The State Of Bihar on 15 September, 2010

Patna High Court – Orders
Hemant Kumar vs The State Of Bihar on 15 September, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.13368 of 2010
                                  HEMANT KUMAR
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

7 15.9.2010 Heard learned counsel for the parties.

Petitioner is husband. Torture is for

demand of Car in dowry. Complainant was left

helpless after her admission for delivery and

specifically it is said that without providing a

Car, she (complainant) would not be allowed to

come back to her matrimonial house. Divorce case

is filed on behalf of the petitioner no doubt

earlier to filing of this complaint case but the

complainant approached Pariwar Pramarsh Kendra

earlier to filing of Divorce case. None appeared

there from husband’s side and initiative of this

Court to resolve the differences is turned

futile, considering which prayer for

anticipatory bail on behalf of petitioner is

rejected.

AI                                                      ( Mandhata Singh, J.)