Allahabad High Court High Court

Inderjeet vs State Of U.P. on 5 July, 2010

Allahabad High Court
Inderjeet vs State Of U.P. on 5 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16643 of 2010

Petitioner :- Inderjeet
Respondent :- State Of U.P.
Petitioner Counsel :- Vivek Dhaka
Respondent Counsel :- Govt Advocate

Hon'ble B.N. Shukla,J.

Heard Sri Vivek Dhaka, learned counsel for the applicant, Sri A.T.
Kulshreshtra, learned counsel for the complainant, learned A.G.A. for the
State and perused the record.

Learned counsel for the applicant has contended that the applicant is father
in law of the deceased and there is general allegation against him. The
applicant is in jail since 21.4.2010.

Learned counsel for the complainant has contended that the deceased was
subjected to cruel treatment and harassment and there was dowry demand.
Learned A.G.A. also supported the same fact.

Applicant is father in law of the deceased and no overt act has been
assigned on his part.

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 Inderjeet involved in case crime no. 237 of 2010, under
section 498A, 304B IPC and 3/4 D.P. Act, P.S. Kankerkhera, District Meerut
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 :- 5.7.2010
Masarrat