Allahabad High Court High Court

Satish Chand Sharma vs State Of U.P. on 6 January, 2010

Allahabad High Court
Satish Chand Sharma vs State Of U.P. on 6 January, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 210 of 2010

Petitioner :- Satish Chand Sharma
Respondent :- State Of U.P.
Petitioner Counsel :- Amit Misra
Respondent Counsel :- Govt Advocate

Hon'ble Amar Saran,J.

Heard learned counsel for the applicant and learned AGA.

It is argued that the applicant is the father-in-law and his case is
distinguishable from that of the husband-Shyam Lal. Two Jeths
Bholey Ram and Ramu have been granted bail by the trial court
and the case of the applicant is not dis-similar to their case. One
other cousin sister namely Sarika was also married to Ramu, the
Jeth seven years earlier. There is no incident with her and,
therefore, it is argued that the allegation of dowry demand is
incorrect.

Per contra, learned AGA argued that the deceased had died within
six months of the marriage and that the applicant being the father-
in-law and head of the family is responsible for her death.

In this view of the matter, without making any comment on the
merits of the case, let the applicant-Satish Chand Sharm, involved
in case crime No. 220 of 2009, under sections 498-A/304-B IPC
and 3/4 of Dowry Prohibition Act, police station Narsena, district
Bulandshahr, be released on bail on his furnishing a personal bond
with two sureties each in the like amount to the satisfaction of the
court concerned.

Order Date :- 6.1.2010

Ishrat