Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 31369 of 2009 Petitioner :- Amit Kumar Respondent :- State Of U.P. Petitioner Counsel :- Sushil Dubey Respondent Counsel :- Govt Advocate,C.N.K. Maurya Hon'ble Amar Saran,J.
Heard learned counsel for the applicant, Sri .N.K. Maurya, appearing for the
complainant and the learned A.G.A.
It is argued by the learned counsel for the applicant that the applicant is “Jeth”
of the deceased. The mother-in-law was granted bail by this Court on
5.1.2010 on the ground that there were general allegations against the mother-
in-law and five other co-accused including the applicant of the present case, to
the effect dowry of Rs. 80,000/ was being demanded and that in an omnibus
manner a large number of persons have been implicated. The cause of death
was hanging and not strangulation. It is further argued that actually the
applicant is working and residing in Delhi and he has filed a ration card
indicating this fact.
Learned counsel for the complainant however, argued that the death took
place within four months of the marriage. In the FIR itself, it is mentioned
that the dead body was to be disposed of when the informant arrived. He
further argued that ration card was in the name of Aditya alias Amit and was
not issued in the name of the applicant.
Having considered the submissions of the parties and without expressing any
opinion on the merits of the case, let the applicant Amit Kumar be released on
bail in case crime No. 505 of 2009, under section 498A, 304B I.P.C, P.S.
Bichwan, district Mainpuri on his executing a personal bond and furnishing
two sureties each in the like amount to the satisfaction of court concerned.
Order Date :- 7.1.2010
sfa/