Allahabad High Court High Court

Chhote Lal vs State Of U.P. on 4 February, 2010

Allahabad High Court
Chhote Lal vs State Of U.P. on 4 February, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1844 of 2010

Petitioner :- Chhote Lal
Respondent :- State Of U.P.
Petitioner Counsel :- J. N. Singh,Arimardan Singh
Respondent Counsel :- Govt Advocate

Hon'ble Amar Saran,J.

Heard learned counsel for the applicant and learned Additional
Government Advocate.

It is argued by the learned counsel for the applicant that the
applicant is the Chachiya Sasur and as many as five relations of
the family including the husband Vimlesh have been made accused
in this case in an omnibus manner and the case of the applicant is
distinguishable from that of the husband.

Learned AGA argued that the incident took place within five
months of the marriage and the cause of death is burns by
kerosene.

Having considered the submissions of the parties and without
expressing any opinion on the merits of the case, let the applicant-
Chhote Lal, involved in case crime No. 1806 of 2009, under
sections 498-A/304-B IPC and 3/4 of Dowry Prohibition Act,
police station Gursahaiganj, district Kannauj, 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 :- 4.2.2010

Ishrat