Court No. - 39 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15507 of 2010 Petitioner :- Gole Respondent :- State Of U.P. Petitioner Counsel :- Raj Kumar Mishra Respondent Counsel :- Govt. Advocate Hon'ble Arvind Kumar Tripathi,J.
Heard learned counsel for the applicant and learned A.G.A. for the
State and perused the record.
Learned counsel for the applicant submitted that there was no
demand of dowry or torture. The marriage of deceased Reena was
solemnized in the month of May 2001 with Vimal Kant
Chaturvedi , brother of applicant. There was accidental burn and
co-accused husband of the deceased tried to save her and also
received burn injuries. Subsequently, merely on the basis of
apprehension, First Information Report was lodged, implicated the
applicant and his brother in the present case. The applicant is
brother -in -law (Dewar) of the deceased. He is in jail since
15.4.2010.
In this view of the matter, without expressing any opinion on
merits of the case, let the applicant namely, Gole be released on
bail in Case Crime No. 14/2010, under sections 306 I.P.C., P.S.
Sahail, District Aouraia on his furnishing a personal bond with two
sureties each in the like amount to the satisfaction of the Court
concerned
Order Date :- 21.6.2010
S.A.A.Rizvi