Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 4590 of 2010 Petitioner :- Malkhan And Another Respondent :- State Of U.P. Petitioner Counsel :- Gaurav Kakkar,Anil Raghav Respondent Counsel :- Govt Advocate,Sunil Kumar Hon'ble B.N. Shukla,J.
Heard learned counsel for the applicants, learned AGA for the State and
perused the record.
It is contended by learned counsel for the applicants that applicants are
parents-in-law of the deceased. There is general allegation against them. They
are in jail since 2112.2009.
Learned AGA has contended that applicants are parents-in-law and are
responsible for safe custody of the deceased.
No overt act has been assigned on the part of the applicants. There is general
allegation against them.
Considering the nature of accusation and the severity of punishment in case of
conviction and the nature of supporting evidence, reasonable apprehension of
tampering of the witnesses and prima facie satisfaction of the court in support
of the charge, the applicants are entitled to be released on bail.
Let the applicants Malkhan and Smt. Mukhtyari involved in case crime no.
288 of 2009 under Sections 498-A, 304-B, 201 IPC and 3/4 D.P. Act, P.S.
Narsaina, Dist. Bulandshahr be released on bail on their furnishing a personal
bond with two sureties each in the like amount to the satisfaction of the court
concerned.
Order Date :- 3.8.2010
Sushma