IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15450 of 2010
RAMESH SHARMA
Versus
STATE OF BIHAR
-----------
10. 22.11.2010 Heard learned counsel for the parties.
Torture for demand of dowry is the
allegation. Petitioner as husband might have
been some liberty about having omnibus
allegation and differences matrimonial one, day
to day affair of wife and husband but in this
case allegation is about ouster of wife and
after filing of this complaint case, Divorce
Case also, corroborates the torture caused upon
the wife.
Hence, prayer for anticipatory bail on
behalf of petitioner is rejected.
AI ( Mandhata Singh, J.)