Patna High Court – Orders
Md.Wasi Akhtar vs State Of Bihar &Amp; Anr on 23 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13425 of 2009
MD.WASI AKHTAR
Versus
STATE OF BIHAR & ANR
-----------
13 23.8.2010 Heard learned counsel for the parties.
Torture for demand of dowry is followed
by second marriage is not entitling the
petitioner for anticipatory bail.
Hence, prayer for anticipatory bail on
behalf of petitioner is rejected.
AI ( Mandhata Singh, J.)