IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.27989 of 2009
MUKUL KUMAR SINGH @ KRISHNA
Versus
1. The STATE OF BIHAR
2. Smt. Ganita Devi
-----------
9/ 27.10.2010 Heard learned counsel for the petitioner and
learned counsel for the State.
Petitioner is husband alleged for cruelty for
demand of dowry including ouster is defended by
making the submission that boy was kidnapped while
he was minor and married forcibly for that complaint
case is lodged but only after present case makes the
allegation more serious disentitles him for anticipatory
bail.
Accordingly, prayer of the petitioner is
rejected.
Shail ( Mandhata Singh, J.)