Allahabad High Court High Court

Jeevdhan vs State Of U.P. on 13 July, 2010

Allahabad High Court
Jeevdhan vs State Of U.P. on 13 July, 2010
Court No. - 43

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 13061 of 2010

Petitioner :- Jeevdhan
Respondent :- State Of U.P.
Petitioner Counsel :- L.B. Yadav
Respondent Counsel :- Govt Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and the learned A.G.A.

It is contended by learned counsel for the applicant that applicant is father-in-
law of the deceased. The marriage of the deceased was solemnized on
17.5.2009, she died on 27/28.2.2010. The applicant was having no concerned
with the demand of dowry and subjecting the deceased to cruelty. The case of
the applicant is distinguishable with the case of husband of the deceased. The
co-accused Smt. Sukhiya, the mother-in-law of the deceased has been
released on bail on 12.7.2010 in Crl. Misc. Bail Application No. 12695 of
2010. The age of the applicant is about 72 years.

In view of the facts, circumstances of the case, submissions made by the
learned counsel for the applicant and without expressing any opinion on the
merits of the case the applicant is entitled to be released on bail.

Let the applicant Jeevdhan involved in case crime no. 557 of 2010 under
Sections 498-A, 304-B I.P.C. and section 3/4 D.P. Act, P.S. SArai Lakhansi
District Mau be released on bail on his furnishing a personal bond and two
heavy sureties each in the like amount to the satisfaction of the Court
concerned.

Order Date :- 13.7.2010
RPD