High Court Patna High Court - Orders

Md.Azam vs State Of Bihar on 2 February, 2011

Patna High Court – Orders
Md.Azam vs State Of Bihar on 2 February, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.28038 of 2010
                                       MD.AZAM
                                         Versus
                                  STATE OF BIHAR
                                       -----------

3 2.2.2011 Heard learned counsel for the parties.

Torture is followed by the defence made

on behalf of petitioner that he is not accepting

the wife on stake of her remaining pregnant at

the time of marriage without any material.

Hence, prayer for anticipatory bail on

behalf of petitioner is rejected.

AI                                             ( Mandhata Singh, J.)