Court No. - 49 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 10948 of 2010 Petitioner :- Patti And Another Respondent :- State Of U.P. Petitioner Counsel :- Nikhil Kumar Respondent Counsel :- Govt Advocate Hon'ble Bala Krishna Narayana,J.
Heard learned counsel for the applicants and the learned AGA.
Learned counsel for the applicants submitted that the co accused Abreel
husband of the prosecutrix have been enlarged on bail by this Court by order
dated 22.6.2010 passed in Criminal Misc. Bail Application No 15657 of
2010and the role of the applicants is identical to that of the co accused
Abreel and hence the applicants who are mother-in-law and father-in-law of
the deceased are also entitled to be enlarged on bail on the ground of parity.
The prayer for bail has been vehemently opposed by learned AGA
Keeping in view the nature of the offence, evidence, complicity of the
accused, severity of punishment and submissions of the learned counsel for
the parties, I am of the view that the applicants have made out a case for bail.
Let applicants Patti and Kunnan involved in Case Crime No.434 of 2010
under Sections 498A,323,326 IPC and 3/4 Dowry Prohibition Act Police
Station Didarganj, District AZamgarh be released on bail on their furnishing a
personal bond and two sureties each in the like amount to the satisfaction of
the court concerned with the following conditions:-
(i)The applicants will not tamper with the evidence during the trial.
(ii) The applicant will not pressurise/ intimidate the prosecution witness.
(iii)The applicants will appear before the trial court on the date fixed.
(iv)The applicants shall report to the court concerned in the first week of each
month to show his good conduct and behaviour.
In case of breach of any of the above conditions , the court below shall be at
liberty to cancel the bail.
Order Date :- 26.7.2010
cps