Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18802 of 2010 Petitioner :- Akhtar Ali Respondent :- State Of U.P. Petitioner Counsel :- Shyam Sudarshan Respondent Counsel :- Govt. Advocate Hon'ble B.N. Shukla,J.
Heard learned counsel for the applicant and learned A.G.A.
appearing for the State.
Learned counsel for the applicant contended that applicant is the
husband of the deceased and he has been falsely implicated in this
case.
Learned A.G.A. contended that applicant was involved in
committing the murder of the deceased.There was dowry demand.
Trial is pending. Three witnesses have been examined in the trial,
the applicant is not entitled to bail at this stage.
The bail application is rejected with the direction to the trial court
to decide the case crime no. 37 of 2007 under sections 498-A, 304-
B I.P.C. and section 3/4 of Dowry Prohibition Act P.S. Adampur
District Varanasi within three months, if possible, from the date a
certified copy of this order is filed before the court concerned
provided the applicant cooperates with the trial.
Order Date :- 22.7.2010
Atul kr. sri.