Allahabad High Court High Court

Jittu @ Jeet Narain Singh Patel vs State Of U.P. on 19 July, 2010

Allahabad High Court
Jittu @ Jeet Narain Singh Patel vs State Of U.P. on 19 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18369 of 2010

Petitioner :- Jittu @ Jeet Narain Singh Patel
Respondent :- State Of U.P.
Petitioner Counsel :- Uday Shankar Tiwari
Respondent Counsel :- Govt. Advocate

Hon'ble B.N. Shukla,J.

Heard learned counsel for the applicant, learned A.G.A. for the State and
perused the record.

Learned counsel for the applicant has contended that the applicant is Jeth of
the deceased and there is general allegation against him. The applicant is in
jail since 20.5.2010.

Learned A.G.A. has contended that the deceased was subjected to cruel
treatment and harassment by the accused persons and there was dowry
demand.

The applicant is Jeth of the deceased and no overt act has been assigned on
his part.

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 applicant is entitled to be released on bail.

Let the applicant Jittu alias Jeet Narain Singh Patel involved in case crime
no. 255 of 2010, under section 498A, 304B IPC and 3/4 D.P. Act, P.S.
Lanka, District Varanasi 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 :- 19.7.2010
Masarrat