IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16525 of 2011
Virendra Prasad @ Virendra Mahto, son of Sri Bisho Mahto
Versus
The State Of Bihar
-----------
4. 26.7.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks anticipatory bail in a case
instituted for the offence under Section 498A, 302 and 201/34
of the Indian Penal Code.
In the nature of allegation levelled against the
petitioner who is the husband of the deceased, I am not
inclined to grant anticipatory bail to him.
The prayer for anticipatory bail is rejected.
( Anjana Prakash, J.)
S.Ali