Court No. - 35 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15504 of 2010 Petitioner :- Hari Shankar Bhagat & Another Respondent :- State Of U.P. Petitioner Counsel :- Rajesh Kumar Singh Respondent Counsel :- Govt. Advocate Hon'ble Rajesh Chandra,J.
Heard learned counsel for the applicants and the learned A.G.A.
The case of the prosecution is that the accused applicants and the other
accused committed dowry death of Smt. Sushma due to non-fulfillment of
demand of dowry.
Learned counsel for the applicants pointed out that the applicants are brothers
of the husband of the deceased. It was also pointed out that the father-in-law
of the deceased has already been granted bail by this court on 21.4.2010 in
Bail Application No. 8878 of 2010 .
I consider over the matter. The case of the accused applicants is at par with
the case of the father-in-law and as such the applicants are also entitled for
bail.
Let the accused-applicants Hari Shanker Bhagat and Pramod Bhagat be
released on bail in case crime no. 600 of 2009, under sections 498-A, 304-B,
201 IPC and 3/4 D.P. Act, P.S. Taraiya Sujan, District Kushi Nagar on their
executing a personal bond and furnishing two sureties each in the like amount
to the satisfaction of the Court concerned.
Order Date :- 22.6.2010
SFH