IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9652 of 2011
Pappu Mistri
Versus
The State Of Bihar
-----------
03. 04.07.2011 Heard learned counsel for the petitioner and the state.
Petitioner is husband specifically alleged for killing his wife
for demand of dowry for which deceased was being tortured soon before
the death within seven years of the marriage in matrimonial house; so,
petitioner’s bail petition is dismissed even after considering his custody
since 21.12.2009.
Accordingly, petitioner’s prayer for regular bail stands
rejected.
Vikash ( Mandhata Singh, J.)