Allahabad High Court High Court

Babloo vs State Of U.P. on 1 July, 2010

Allahabad High Court
Babloo vs State Of U.P. on 1 July, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18616 of 2009

Petitioner :- Babloo
Respondent :- State Of U.P.
Petitioner Counsel :- Anil Kumar Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

List revised. No one is present on behalf of applicant to press the
present applicant.

Heard learned AGA and perused the record.

The present criminal misc. bail application has been filed with the
prayer to enlarge the applicant on bail in Case Crime No.20 of 2009,
under Sections 498-A, 307, 324, 504, 506 IPC and 3/4 Dowry
Prohibition Act, P.S. Kerakat, District Jaunpur.

Learned AGA submitted that though in the present case application for
bail of co-accused Dablu(Devar) has already been allowed. However,
applicant is husband. As per allegation of the injured applicant put her
on fire. When she cried for help neighbour reached on the spot and
douse the fire. After the incident applicant left her near Kirakal and
when information was given then her mother took her and she was
taken to hospital for treatment. In view of the aforesaid facts applicant
is main culprit, who is husband, hene he is not entitled for bail at this
stage.

In view of aforesaid facts, without expressing any opinion on merit, it is
not a fit case for bail. Accordingly, the application for bail is rejected.

However, the trial court is expected to conclude the trial as
expeditiously as possible without unreasonable delay and unnecessary
adjournment to either of the parties, if the trial has not been concluded
as yet.

Order Date :- 1.7.2010
Pramod