Allahabad High Court High Court

Janeshwar vs State Of U.P. on 14 July, 2010

Allahabad High Court
Janeshwar vs State Of U.P. on 14 July, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 6658 of 2010

Petitioner :- Janeshwar
Respondent :- State Of U.P.
Petitioner Counsel :- Sushil Kumar Pandey
Respondent Counsel :- Govt Advocate

Hon'ble Arvind Kumar Tripathi,J.

Heard learned counsel for the applicant, learned counsel for the

complainant, learned AGA for the State and perused the record.

Learned counsel for the applicant submitted that applicant is

father-in-law and there was some matrimonial dispute hence it

appears that either it was accidental burn or there was attempt to

suicide by the injured because she was seen in objectionable

position along-with her maternal uncle. However, if prosecution

case is admitted, there was no allegation against the applicant that

he put the injured on fire. The main allegation was against mother-

in-law. He further submitted that in fact as soon as the husband

came to know regarding the incident he tried to save her. He also

received injuries on his hand. However, he was not medically

examined rather he was arrested and sent to jail. Subsequently,

on application of applicant by order of court he was medically

examined and injury was found on hand. He further submitted that

in fact the condition of parties were not either to take the

motorcycle or to use the same. In the present case, applicant is in

jail since 8.2.2010.

Learned counsel for the complainant as well as AGA opposed the
aforesaid prayer for bail on the ground that there was demand of

dowry and allegation of torture hence he is not entitled for bail.

In view of the above, without expressing any opinion on merit, it is

a fit case for bail. Let the applicant Janeshwar be enlarged on bail

on his furnishing a personal bond with two sureties each in the like

amount to the satisfaction of court concerned in Case Crime No.48

of 2010, under Sections 498-A, 323, 307 IPC and Section 3/4

Dowry Prohibition Act, P.S. Nai Mandi, District Muzaffar Nagar.

Order Date :- 14.7.2010
Pramod