Allahabad High Court High Court

Lal Singh vs State Of U.P. on 18 February, 1999

Allahabad High Court
Lal Singh vs State Of U.P. on 18 February, 1999
Equivalent citations: 1999 CriLJ 3705
Author: M Singhal
Bench: M Singhal


ORDER

M.L. Singhal, J.

1. I have heard learned counsel for the accused applicant and the learned A.G.A. for the State.

2. The applicant, is an elder brother of the husband of the deceased. There are general allegations of the demand of dowry. It has been argued on behalf of the applicant that the applicant is living separately. The marriage took-place 21/2 years age.

3. The accused applicant Lal Singh in Case Crime No. 198 of 1998 under Sections 304B, 201, 498A, 302, I.P.C. and 3/4 D. P. Act, P.S. Diviyapur, District Auraiya shall be admitted to bail on his furnishing a personal bond and two sureties each in the like amount to the satisfaction of the Chief Judicial Magistrate concerned.