Allahabad High Court High Court

Om Veer Singh And Another vs State Of U.P. on 21 July, 2010

Allahabad High Court
Om Veer Singh And Another vs State Of U.P. on 21 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18556 of 2010

Petitioner :- Om Veer Singh And Another
Respondent :- State Of U.P.
Petitioner Counsel :- R.K. Singh Parmar
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 the applicants are
brother in laws of the deceased and there is general allegation against them.
The applicants are in jail since 24.5.2010.

Learned A.G.A. has contended that the deceased was subjected to cruel
treatment and harassment by the accused persons and there was dowry
demand.

The applicants are brother in laws 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 Om Veer Singh and Arvind alias Kalloo involved in case
crime no. 222 of 2010, under section 498A, 304B IPC and 3/4 D.P. Act, P.S.
Nawabganj, District Farrukhabad 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 :- 21.7.2010
Masarrat