IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3493 of 2010
MITHILESH SAHNI S/O BIPIN SAHNI R/O VILLAGE
SOHARTHA, P.S. VAISHALI, DISTRICT-VAISHALI.
--PETITIONER
Versus
1. THE STATE OF BIHAR
2. UMA DEVI WIFE OF BHUPAN SAHNI R/O VILLAGE
VIJAY CHHAPRA, P.S. AHIYAPUR, DISTRICT-
MUZAFFARPUR.
--OPP.PARTY
6 21.09.2010
Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
Petitioner is named accused in this complaint
case being husband of the complainant, carries allegation of
demand of dowry, torture etc., besides having second wife
who has also been impleaded as accused no.4 in the
complaint petition. On previous date, time was granted after
hearing to file supplementary affidavit stating specifically
about the allegation of second marriage with accused no.4,
Urmila Devi. Today supplementary affidavit has been filed
but there is complete silence on the main issue though it is
mentioned that court below has taken cognizance only for
offence under Section 498 A but not under Section 494 of the
Indian Penal Code.
2
Considering the facts and circumstances, I do
not find it a fit case wherein privilege sought may be granted.
(Akhilesh Chandra, J.)
AAhmad