Patna High Court – Orders
Ravi Shankar Singh vs The State Of Bihar on 5 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42669 of 2010
RAVI SHANKAR SINGH
Versus
THE STATE OF BIHAR
-----------
2 5.4.2011 Heard learned counsel for the parties.
Torture for demand of dowry is the
allegation. Victim-complainant is willing to
accompany which the petitioner is refusing on
stake of his low salary, appears an explanation
to justify his refusal.
Hence, prayer for anticipatory bail on
behalf of petitioner is rejected.
AI ( Mandhata Singh, J.)