Allahabad High Court High Court

Ganesh vs State Of U.P. on 9 July, 2010

Allahabad High Court
Ganesh vs State Of U.P. on 9 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17360 of 2010

Petitioner :- Ganesh
Respondent :- State Of U.P.
Petitioner Counsel :- Dharmendra Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble B.N. Shukla,J.

Heard learned counsel for the applicant Shri Bhaskar
Bhadra, learned counsel for the complainant and learned
A.G.A. appearing for the State.

It is contended by the learned counsel for the applicant that
applicant is brother-in-law (Dewar) of the deceased. There is
general allegation against the applicant.

Learned A.G.A. and learned Private counsel for the
complainant contended that applicant was involved in
committing the murder of the deceased.There was dowry
demand.

No overtact has been assigned to the applicant. The
applicant is in jail since 28.4.2010.

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 Ganesh involved in Case Crime No. 377 of
2010 , under Sections 498-A, 304-B, 302 IPC and section
3/4 of Dowry Prohibition Act Police Station Subhash Nagar
District Bareilly 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 :- 9.7.2010
Aks