IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.39987 of 2010
SHIVMANI YADAV
Versus
The STATE OF BIHAR
-----------
3/ 18.03.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Two of the accused persons namely, Nagmani Yadav
and Chandramani Yadav are allowed bail by this Court vide Cr.
Misc. No. 16549 of 2010 but petitioner is not standing on their
footing. He is husband. Torture for demand of dowry is the
allegation, if not within 7 years of the marriage then also
differences were there in between the wife and husband.
According to the Police, case was for abetment of suicidal and
according to the informant killing for demand of dowry.
Considering the facts and circumstances of the case,
prayer of the petitioner for anticipatory bail is rejected.
Shail ( Mandhata Singh, J.)