IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27683 of 2010
SUBODH KUMAR SINGH
Versus
THE STATE OF BIHAR
-------
3. 26.10.2010 Heard learned counsel for the petitioner, learned
counsel for the complainant and learned Additional Public
Prosecutor for the State.
Petitioner is named accused in connection with
complaint case no. 152 of 2010 in which Sub-Divisional Judicial
Magistrate, Katihar, has been pleased to take cognizance under
section 498A of the Indian Penal Code and Section 4 of the
Dowry Prohibition Act, being husband of the complainant
carries allegation of demand of dowry, torture etc. He has
recently in the month of July 2010 performed second marriage.
Considering the recent act causing mental agony and
torture to the complainant, this court does not find it a fit case
wherein privilege may be granted to the petitioner. Accordingly,
his prayer for anticipatory bail is rejected.
Rajeev/ (Akhilesh Chandra, J.)