Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16402 of 2010 Petitioner :- Nandji Chauhan And Another Respondent :- State Of U.P. Petitioner Counsel :- Praveen Kumar Singh,Yogesh Chauhan Respondent Counsel :- Govt Advocate Hon'ble B.N. Shukla,J.
Heard learned counsel for the applicants, learned A.G.A. for the State and
perused the record.
Learned counsel for the applicants has contended that applicant no. 1 is
father in law and no. 2 is Dewar of the deceased and there are general
allegations against the applicants. The applicants are in jail since 13.5.2010.
Learned A.G.A. has contended that the deceased was subjected to cruel
treatment and harassment by the applicants.
The applicants are father in law and Dewar of the deceased and no overt act
has been assigned on their part.
Considering the nature of accusation and the severity of punishment in case
of conviction and the nature of supporting evidence, reasonable apprehension
of tampering of the witnesses and prima facie satisfaction of the court in
support of the charge, the applicants are entitled to be released on bail.
Let the applicants Nandji Chauhan and Yogesh Chauhan involved in case
crime no. 329 of 2010, under section 304B, 498A, 323, 506 IPC and 3/4 D.P.
Act, P.S. Kasimabad, District Ghazipur be released on bail on their
furnishing a personal bond with two sureties each in the like amount to the
satisfaction of the court concerned.
Order Date :- 1.7.2010
Masarrat