Allahabad High Court High Court

Daya Shankar Gupta vs State Of U. P. on 1 February, 2010

Allahabad High Court
Daya Shankar Gupta vs State Of U. P. on 1 February, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 2456 of 2010

Petitioner :- Daya Shankar Gupta
Respondent :- State Of U. P.
Petitioner Counsel :- R. V. Pandey
Respondent Counsel :- Govt Advocate

Hon'ble Amar Saran,J.

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

Learned counsel for the applicant contends that the applicant is the
father-in-law and the allegations are of general nature and that the
applicant is an old person aged 75 years and that the deceased was
a T.B. patient and there are papers showing her suffering from
T.B. which have been annexed and she died a natural death.

Learned A.G.A., however, argued that the body had been hurriedly
disposed of and that the marriage had taken place 5 years earlier.

Having heard the submissions of the learned counsel for the parties
and without expressing any opinion on the merits of the case, let
the applicant Daya Shankar Gupta, involved in Case Crime No.
250 of 2009, under sections 498A, 304B, 201 IPC & 3/4 D.P. Act,
Police Station Saiyedraja, district Chandauli, 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 :- 1.2.2010
HSM