Allahabad High Court High Court

Sri Krishna And Another vs State Of U.P. on 5 July, 2010

Allahabad High Court
Sri Krishna And Another vs State Of U.P. on 5 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 13752 of 2010

Petitioner :- Sri Krishna And Another
Respondent :- State Of U.P.
Petitioner Counsel :- B.B. Dubey
Respondent Counsel :- Govt Advocate

Hon'ble B.N. Shukla,J.

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

It is contended by the learned counsel for the applicants that
applicants are parents-in-law of the deceased. There is
general allegation against the applicants.

Learned A.G.A. contended that applicants being parents-in-
law were responsible for safe custody of the deceased.
There was dowry demand.

No overtact has been assigned to the applicants. The
applicants are in jail since 4.12.2009 and 23.12.2009.

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 applicants are entitled to be released on bail.

Let the applicants Sri Krishna and Smt. Chandrawati
involved in Case Crime No. 217 of 2009 , under Sections
498-A
, 304-B IPC and section 3/4 of Dowry Prohibition Act
Police Station Phaphoond District Auraiya 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 :- 5.7.2010
Aks