Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17429 of 2010 Petitioner :- Girdhari Respondent :- State Of U.P Petitioner Counsel :- S.C. Maurya,Bishram Tiwari,P.K. Dubey,S.Niranjan 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 father
in law of the deceased and there is general allegation against him. The
applicant is in jail since 17.3.2010.
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 father in law 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 Girdhari involved in case crime no. 140 of 2010, under
section 498A, 304B, 504 IPC and 3/4 D.P. Act, P.S. Kotwali Hata, District
Kushi Nagar 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
Masarrat