Court No. - 43 Case :- CRIMINAL APPEAL No. - 3472 of 2010 Petitioner :- Jagdish @ Bhagwandas & Others Respondent :- State Of U.P. Petitioner Counsel :- N.L. Pandey,Yatindra Dubey Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
(Orders passed on Crl. Misc.Bail Application No. 158011 of 2010)
Heard learned counsel for the appellants and learned A.G.A.
It is contended by learned counsel for the appellants that according to
the prosecution version, the marriage of the deceased was solemnized
three prior to the alleged incident. The allegation with regard to
demand of dowry and subjecting the deceased to the cruelty has been
made, which is absolutely false and after thought. The deceased has
died on account of an accident. The cause of death is drowning.
According to the post mortem examination report about one litre of
water was found in the stomach of the deceased, but after death of the
deceased, the story of the present case has been concocted. The
appellants were on bail during pendency of the trial, they have not
misused the liberty of bail.
Let the appellants Jagdish @ Bhagwandas , Ramdas and Mohan @
Rajaram convicted in S.T. No. 72 of 2004 arising out of Case Crime
No. 670 of 2004 under sections 498A, 304-B I.P.C., Police Station
Kotwali , District Lalitpur be released on bail on their furnishing a
personal bond and two heavy sureties each in the like amount to the
satisfaction of the Court concerned.
The realization of fine shall remain stayed during the pendency of the
appeal.
Order Date :- 19.7.2010
Su