Allahabad High Court High Court

Gyani @ Gyan Chandra vs State Of U.P. on 15 June, 2010

Allahabad High Court
Gyani @ Gyan Chandra vs State Of U.P. on 15 June, 2010
Court No. - 7

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 14891 of 2010

Petitioner :- Gyani @ Gyan Chandra
Respondent :- State Of U.P.
Petitioner Counsel :- Devendra Saini
Respondent Counsel :- Govt.Advocate

Hon'ble Mrs. Poonam Srivastava,J.

Heard learned counsel for the applicant and learned AGA on behalf of the
State.

The applicant is in jail since25.05.2010 in connection with an offence under
Section 304-B/ 498 & 3/4 Dowry Prohobition Act. All family members of the
applicant have been implicated. While granting bail to Smt. Munni, mother-
in-law in bail application no. 14085 of 2010 on 02.06.2010, it was observed
that the complainant was present at the time of cremation and she has even
filed an affidavit to this effect and gave an application to the S.O., Shyohara,
and the FIR was registered on the basis of an application under Section
156(3 )Cr.P.C. on persuasion of the villagers and the deceased died a natural
death due to number of ailments.

Taking into consideration the facts and circumstances of the case and without
expressing any opinion on merits, bail application is allowed.

Let the applicant Gyani @ Gayan Chandra, involved in case crime no. 476 of
2007, under Sections 304-B/498-A IPC & 3/4 D.P.Act, Police Station
Shyohara, District Bijnor be released on bail on executing a personal bond
and furnishing two sureties each in the like amount to the satisfaction of the
court concerned.

Order Date :- 15.6.2010
Abhishek Sri.