Allahabad High Court High Court

Usman Ali vs State Of U.P. on 6 July, 2010

Allahabad High Court
Usman Ali vs State Of U.P. on 6 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16904 of
2010

Petitioner :- Usman Ali
Respondent :- State Of U.P.
Petitioner Counsel :- Imran Ullah
Respondent Counsel :- Govt. Advocate

Hon'ble B.N. Shukla,J.

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

It is contended by the learned counsel for the applicant that
the applicant is father-in-law of the deceased. There is general
allegation against him and he has been falsely implicated in
this case. No overtact has been assigned to him. Co-accused
Rajmatannisha, mother-in-law has been allowed bail b y this
Court.

Learned A.G.A. contended that in the viscera of the deceased
Aluminum phosphate has been found and poison was
administered by the applicant.

Applicant is father-in-law of the deceased. No overtact has
been assigned to him.

Considering the facts and circumstances of the case and
submissions made by the learned counsel for the applicant
and without expressing any opinion on the merits of the case,
the applicant is entitled to be released on bail.
Let the applicant Usman Ali involved in Case Crime No. 3
of 2010 under Sections 498-A, 304-B IPC & Section 3/4
D.P.Act, Police Station Sarai Aqil, District Kaushambi 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 :- 6.7.2010
SU.