Allahabad High Court High Court

Ashok Kumar vs State Of U.P. on 4 August, 2010

Allahabad High Court
Ashok Kumar vs State Of U.P. on 4 August, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20401 of 2010

Petitioner :- Ashok Kumar
Respondent :- State Of U.P.
Petitioner Counsel :- K.S. Chahar
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.

It is contended by the learned counsel for the applicant that
applicant is father-in-law of the deceased. There is general
allegation against the applicant.Dead body was disposed of
in the presence of informant and other family members and
this facts find support from the statements of informant and
witnesses Bhagwan Singh, Diwan Singh, and Shivkant
Tyagi.

Learned A.G.A. contended that applicant being father-in-law
was responsible for safe custody of the deceased. There
was dowry demand.Deceased was subjected to cruel
treatment and harassment.

No overtact has been assigned to the applicant. The
applicant is in jail since 25.5.2010. Dead body was disposed
of in the presence of informant and other family members.

Considering the facts and circumstances of the case and
submissions made by the learned counsel for the applicant
and without expressing any opinion on the merits of the
case, the applicant is entitled to be released on bail.

Let the applicant Ashok Kumar involved in Case Crime No.
89 of 2010, under Sections 498-A, 304-B, 201 IPC and
section 3/4 of Dowry Prohibition Act Police Station
Iradatnagar District Agra 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 :- 4.8.2010
Atul kr. sri.