Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1247 of 2010 Petitioner :- Musafir Respondent :- State Of U. P. Petitioner Counsel :- Kirtikar Pande Respondent Counsel :- Govt Advocate Hon'ble Amar Saran,J.
Heard the learned counsel for the applicant and the learned A.G.A.
for the State.
It is argued by the learned counsel for the applicant that the
applicant is the Jeth. It is also argued by the learned counsel for
the applicant that the Jethani and mother-in-law were granted bail
by an earlier order of this Court dated 7.1.2010. There are general
allegations and the role of the applicant is similar to the co-
accused, who have been granted bail. The case of the applicant is
distinguishable from that of the husband Sonu Kumar Rajbhar.
Per contra, learned A.G.A. opposed the prayer for bail, but he
could not make out any distinction from the case of the co-
accused.
Having heard the submissions of the learned counsel for the parties
and without expressing any opinion on the merits of the case, let
the applicant Musafir involved in Case Crime No. 113 of 2009,
under sections 498-A, 304B, 201 IPC, and 3/4 D. P. Act, Police
Station Bansdeeh Raod, district Ballia, be released on bail on his
furnishing a personal bond with two sureties each in the like
amount to the satisfaction of the Court concerned.
Order Date :- 13.1.2010
HSM