Allahabad High Court High Court

Kalyan Singh vs State Of U.P. on 22 January, 2010

Allahabad High Court
Kalyan Singh vs State Of U.P. on 22 January, 2010
Court No. - 3

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35731 of 2009

Petitioner :- Kalyan Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Pramod Kr. Sharma,Hitesh Pachori
Respondent Counsel :- Govt Advocate

Hon'ble S.N.H. Zaidi,J.

Heard learned counsel for the applicant and the learned A.G.A. assisted by Sri
H.C.Misra, who has filed his memo of appearance on behalf of the
complainant which has been taken on record.

It has been contended on behalf of the applicant that the applicant is the
husband of the complainant against whom false allegations of demand of Rs.
50,000/- and a motor cycle in dowry and treating the complainant with cruelty
have been made. It has also been contended that there is no injury report of
the alleged beating. It has been pointed out that the applicant is in jail since
21.11.2009.

Learned A.G.A. and Shri H.C.Misra, have, however, opposed the bail and it
has been pointed out that the applicant was trying to remarry with another
woman after confining the complainant in a room.

Considering the above circumstances, the nature of the offence, and the
period of detention of the applicant the applicant appears entitled for bail.

Let applicant Kalyan Singh, involved in Case Crime No. 1462 of 2009 under
sections 498-A, 323, 342, 506 I.P.C. and 3/4 of Dowry Prohibition Act, Police
Station Sipri Bazar, District Jhansi, be released on bail on his executing a
personal bond and furnishing two sureties each in the like amount to the
satisfaction of the court concerned.

Order Date :- 22.1.2010
Sh