Allahabad High Court High Court

Om Prakash And Another vs State Of U.P. on 28 July, 2010

Allahabad High Court
Om Prakash And Another vs State Of U.P. on 28 July, 2010
Court No. - 47
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 12422 of 2010
Petitioner :- Om Prakash And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Anurodh Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble B.N. Shukla,J.

Counter affidavit has been filed on behalf of the complainant,
which is taken on record.

Heard learned counsel for the applicants, learned A.G.A.
appearing for the State and Sri K.P. Pandey, learned counsel for
the complainant.

It is contended by the learned counsel for the applicants that the
applicants are parents-in-law of the deceased. They are residing
separately from the family members of the deceased and general
allegations have been made against them. The applicants are in jail
since 15.4.2010.

Learned counsel for the complainant contended that the applicants
are parents-in-law of the deceased and they were demanding
dowry and torturing the deceased.

Considering the facts and circumstances of the case and
submissions made by the learned counsel for the applicants and
without expressing any opinion on the merits of the case, the
applicants are entitled to be released on bail.

Let the applicants- Om Prakash and Ramdevi, involved in Case
Crime No. 456 of 2009 under Sections 498A, 304B, 201 IPC and
3/4 D.P. Act, Police Station Chhata, District Mathura 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 :- 28.7.2010
Salim