Allahabad High Court High Court

Omvir Singh vs State Of U.P. on 16 July, 2010

Allahabad High Court
Omvir Singh vs State Of U.P. on 16 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 29288 of 2009

Petitioner :- Omvir Singh
Respondent :- State Of U.P.
Petitioner Counsel :- A. Kumar Singh,Manoj Singh
Respondent Counsel :- Govt. Advocate

Hon'ble B.N. Shukla,J.

Heard learned counsel for the applicant, learned A.G.A. for the State and
perused the record.

Learned counsel for the applicant has contended that the applicant is father
in law of the deceased and there is general allegation against him. The
husband of the deceased is in jail. The applicant is in jail since 29.4.2009.

Learned A.G.A. has contended that the deceased had died due to asphyxia
as a result of strangulation.

The applicant is father in law of the deceased and no overt act has been
assigned on her 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 applicant is entitled to be released on bail.

Let the applicant Omvir Singh involved in case crime no. 185 of 2009,
under section 498A, 304B IPC and 3/4 D.P. Act, P.S. Marhara, District Etah
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 :- 16.7.2010
Masarrat