Allahabad High Court High Court

Kamla vs State Of U.P. on 22 January, 2010

Allahabad High Court
Kamla vs State Of U.P. on 22 January, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35857 of 2009

Petitioner :- Kamla
Respondent :- State Of U.P.
Petitioner Counsel :- N.K.Mishra
Respondent Counsel :- Govt Advocate

Hon'ble Amar Saran,J.

Heard the learned counsel for the applicant and the learned A.G.A.
for the State.

It is argued by the learned counsel for the applicant that the
applicant is the father-in-law of the deceased and as per the F.I.R.
itself the applicant was not present at the time of incident. Six
persons have been made accused in this case and a demand of
motorcycle is said to be made. It is argued by the learned counsel
for the applicant that the husband would be demanding rather than
the father-in-law and the Jeth and Jethani have been granted bail.

Per contra, learned A.G.A. opposed the prayer for bail and
contended that the applicant was head of the family and he was
exhorting the co-accused to commit the crime.

Having heard the submissions of the learned counsel for the parties
and without expressing any opinion on the merits of the case, let
the applicant Kamia, involved in Case Crime No. 916 of 2009,
under sections 498A, 304-B IPC and 3/4 D.P. Act, Police Station
Shreenagar, district Mahoba, 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 :- 22.1.2010
HSM