Allahabad High Court High Court

Ramesh Chand And Another vs State Of U.P on 9 July, 2010

Allahabad High Court
Ramesh Chand And Another vs State Of U.P on 9 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17501 of 2010

Petitioner :- Ramesh Chand And Another
Respondent :- State Of U.P
Petitioner Counsel :- Rajesh Mishra
Respondent Counsel :- Govt Advocate

Hon'ble B.N. Shukla,J.

Heard learned counsel for the applicants and learned A.G.A.
appearing for the State.

It is contended by the learned counsel for the applicants that there is
allegation against the applicant that he committed murder of his
daughter and thereafter disposed of her dead body. It is further
contended that the Investigating Officer recorded the statement of two
witnesses namely Ramesh Chandra Arya and Kunwar Pal in which
they have stated against the applicant that he had committed murder
of deceased but in the affidavits filed by them they have stated that the
applicant has not committed murder of the deceased.

Learned A.G.A. contended that there is allegation against the
applicant that he committed murder of the deceased.

Considering the affidavit filed by Ramesh Chandra Arya and Kunwar
Pal and without expressing any opinion on the merits of the case, the
applicants are entitled to be released on bail.

Let the applicants Ramesh Chand and Ankush involved in Case
Crime No. 190 of 2010 under Sections 302, 201 IPC Police Station
Doghat, District Baghpat be released on bail on their furnishing a
personal bond with two sureties each in the like amount to the
satisfaction of the court concerned.

Order Date :- 9.7.2010
SU.