Allahabad High Court High Court

Jay Prasad vs State Of U.P. on 23 June, 2010

Allahabad High Court
Jay Prasad vs State Of U.P. on 23 June, 2010
Court No. - 39

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15725 of 2010

Petitioner :- Jay Prasad
Respondent :- State Of U.P.
Petitioner Counsel :- Brijesh Kumar Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Heard learned counsel for the applicant, learned AGA and
perused the record.

Learned counsel for the applicant submitted that there was
some family dispute in between the applicant and his wife
and due to misunderstanding she left the matrimonial house.
Subsequently the allegation was made against the entire
family regarding abuse and assault at the place of her
parents. There was also allegation that he assaulted with
knife at the house of her parents which is unnatural and
unbelievable. However, the applicant is in jail since 5.4.2010.

In view of the above, without expressing opinion on merit, let
the applicant Jay Prasad be enlarged on bail on his furnishing
a personal bond with two sureties each in the like amount to
the satisfaction of the court concerned in Case Crime No. 304
of 2010 under Section 498A, 323, 324, 504, 506 I.P.C. and
3/4 D.P. Act PS Sadar Bazar District Agra.

Order Date :- 23.6.2010
Rk