Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16957 of 2010 Petitioner :- Krishna Pratap Singh Alias Babu Respondent :- State Of U.P. Petitioner Counsel :- Manvendra Nath Singh Respondent Counsel :- Govt. Advocate Hon'ble B.N. Shukla,J.
Heard learned counsel for the applicant, learned A.G.A. for the State and
perused the record.
Learned counsel for the applicant has contended that the applicant himself
has informed to the police regarding suicide committed by the deceased and
thereafter the police reached and the FIR was got lodged. It is further
contended that the deceased was mentally disturbed and she was under
treatment and this was the reason she committed suicide. The applicant is in
jail since 20.5.2010.
Learned A.G.A. has not disputed this factual aspect.
Bonafide of the applicant is proved. Police reached and FIR was lodged.
Considering the nature of accusation and the severity of punishment in case of
conviction and the nature of supporting evidence, reasonable apprehension of
tampering of the witnesses and prima facie satisfaction of the court in support
of the charge, the applicant is entitled to be released on bail.
Let the applicant Krishna Pratap Singh alias Babu involved in case crime
no. 104 of 2010, under section 498A, 304B IPC and 3/4 D.P. Act, P.S.
Maduwadeeh, District Varanasi 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 :- 6.7.2010
Masarrat