Allahabad High Court High Court

Ganga Prasad Yadav vs State Of U.P. on 28 January, 2010

Allahabad High Court
Ganga Prasad Yadav vs State Of U.P. on 28 January, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 2129 of 2010

Petitioner :- Ganga Prasad Yadav
Respondent :- State Of U.P.
Petitioner Counsel :- P. K. Tiwari,K. K. Mishra
Respondent Counsel :- Govt Advocate

Hon'ble Amar Saran,J.

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

It is argued by the learned counsel for the applicant that the applicant is 80
years old unwell father-in-law of the deceased. The deceased had locked
herself in the room and got herself burnt in it and the husband Satya Bhan
tried to save her in which he also got some burn injures.

Per contra, learned AGA opposed the prayer for bail and argued that it is
incorrect that the applicant was unwell, though there was no dispute regarding
the age of the applicant. The incident took place within one year of the
marriage.

Having considered the submissions of the parties and without expressing any
opinion on the merits of the case, let the applicant Ganga Prasad Yadav
involved in case crime No. 221 of 2009, under Section 498A, 304B I.P.C and
3/4 D.P. Act, P.S. Bara, Allahabad be released on bail on his executing a
personal bond and furnishing two sureties each in the like amount to the
satisfaction of court concerned.

Order Date :- 28.1.2010
sfa/