Allahabad High Court High Court

Ramjeet Mishra vs State Of U.P on 12 July, 2010

Allahabad High Court
Ramjeet Mishra vs State Of U.P on 12 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17530 of 2010

Petitioner :- Ramjeet Mishra
Respondent :- State Of U.P
Petitioner Counsel :- Anil Raghav,S.P.Singh Raghav
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 applicant is father in
law of the deceased and there is general allegation against him. It is further
contended that the applicant was living separately with the family members of
the deceased. The applicant is in jail since 21.4.2010.

Learned A.G.A. has contended that the deceased was subjected to cruel
treatment and harassment by the accused persons and there was dowry
demand.

The applicant is father in law of the deceased and no overt act has been
assigned on his part. Separate living has been claimed.

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 Ramjeet Mishra involved in case crime no. 362 of 2010,
under section 498A, 304B IPC and 3/4 D.P. Act, P.S. Sigramau, District
Jaunpur 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 :- 12.7.2010
Masarrat