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/-