Allahabad High Court High Court

Ram Lal Rajbhar & Another vs State Of U.P. on 4 January, 2010

Allahabad High Court
Ram Lal Rajbhar & Another vs State Of U.P. on 4 January, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18495 of 2009

Petitioner :- Ram Lal Rajbhar & Another
Respondent :- State Of U.P.
Petitioner Counsel :- Akhilesh Kumar Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Amar Saran,J.

Counter affidavit filed today, be taken on record.

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

It is argued by the learned counsel for the applicants that the applicants are the
mother-in-law and father-in-law of the deceased and they are old persons. The
jethani has been granted bail. No special role has been assigned to the
applicants. The case of the applicants is distinguishable from that of the
husband. The ration card has been filed for showing that they were residing
separately from the husband.

Learned A.G.A., however, argued that the body of the deceased was disposed
of at an unnatural place near the brick kiln, which is a circumstance against
the applicants.

Having heard learned counsel for the parties and without expressing any
opinion on the merits of the case, let the applicants Ram Lal Rajbhar and Smt.
Gujeshwari Devi @ Gujja involved in Case Crime No. 138 of 2009, under
sections 498A, 304 B, 201 IPC and 3/4 D.P. Act, P.S. Sahtwar, district Ballia,
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 :- 4.1.2010
HSM