Allahabad High Court High Court

Pintu Verma vs State Of U.P. on 9 July, 2010

Allahabad High Court
Pintu Verma vs State Of U.P. on 9 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17380 of 2010

Petitioner :- Pintu Verma
Respondent :- State Of U.P.
Petitioner Counsel :- R.B. Prasad
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
applicant is brother-in-law (Dewar) of the deceased. There is
general allegation against the applicant.

Learned A.G.A. contended that applicant was also involved
in committing the murder of the deceased.. There was
dowry demand.

No overtact has been assigned to the applicant. The
applicant is in jail since 23.3.2010.The case of the applicant
is distinguishable from the husband of the deceased.

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 Pintu Verma involved in Case Crime No. 81
of 2010 , under Sections 498-A, 304-B, 201 IPC and section
3/4 of Dowry Prohibition Act Police Station Kotwali Bairia
District Ballia 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 :- 9.7.2010
Aks