Patna High Court Cr.Misc. No.44159 of 2010 (5) dt.02-09-2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.44159 of 2010
======================================================
Kamod Rai
.... .... Petitioner/s
Versus
The State Of Bihar
.... .... Opposite Party/s
======================================================
CORAM: HONOURABLE MR. JUSTICE MANDHATA SINGH
ORAL ORDER
(Per: HONOURABLE MR. JUSTICE MANDHATA SINGH)
5 02-09-2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Torture for demand of dowry is the allegation
which needs no corroboration, as complainant was noticed on the
request of petitioner and case was kept in Chamber but he
(petitioner) did not turn up.
Taking the same into consideration, prayer of the
petitioner for anticipatory bail is rejected.
(Mandhata Singh, J)
Shailendra Bhushan
Prasad/-