High Court Patna High Court - Orders

Ram Prit Mistry vs The State Of Bihar on 21 October, 2011

Patna High Court – Orders
Ram Prit Mistry vs The State Of Bihar on 21 October, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.33116 of 2011
               Ram Prit Mistry, Son of Late Babu Lal Mistry resident of village-Silaunja,
                 P.S.- Bodh Gaya, District-Gaya ...........Petitioner
                                                   Versus
               The State Of Bihar
                                                 -----------

02 21.10.2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

The petitioner apprehending his arrest in connection

with a case registered for the offence punishable under Section 498(A)

of the Indian Penal Code, is named accused in this complaint case

being husband of the complainant with allegation of demand of

dowry, torture etc. in spite of having three children. Further allegation

as appears is of making unsuccessful attempt to kill the complainant.

Taking into consideration the petitioner appears not

entitle for the privilege of anticipatory bail.

Accordingly, the prayer for anticipatory bail of the

petitioner in connection with Complaint Case No. 521 of 2011

pending in the court of Sub Divisional Judicial Magistrate, Gaya is,

hereby, rejected.

     SHAHZAD                                    ( Akhilesh Chandra, J.)