Allahabad High Court High Court

Jalandhar @ Raju Nishad vs State Of U.P. on 18 June, 2010

Allahabad High Court
Jalandhar @ Raju Nishad vs State Of U.P. on 18 June, 2010
Court No. - 7

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 14940 of 2010

Petitioner :- Jalandhar @ Raju Nishad
Respondent :- State Of U.P.
Petitioner Counsel :- Anurag Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastav,J.

Heard learned counsel for the apaplicant, Sri Sudhanshu Pandey
Advocate for the first informant and learned A.G.A. for the State.

The allegation is that the applicant is husband of the deceased.
Gauna had not yet taken place but subsequently on mobile call of
the applicant, the victim had gone along with her ornaments which
was given at the time of marriage of the victim. Dead body of the
deceased was recovered from the close vicinity of the house.

Put up as a fresh case on 22.7.2010 before the appropriate Court to
enable the learned counsel for the complainant as well as learned
A.G.A. to file counter affidavit.

Order Date :- 18.6.2010
Rmk.