Allahabad High Court High Court

Pawan vs State Of U.P. on 2 April, 2010

Allahabad High Court
Pawan vs State Of U.P. on 2 April, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 28803 of 2009

Petitioner :- Pawan
Respondent :- State Of U.P.
Petitioner Counsel :- P.K. Srivastava,Adesh K. Dixit,N.K. Srivastava
Respondent Counsel :- Govt Advocate

Hon'ble Arvind Kumar Tripathi,J.

Heard learned counsel for the applicant, learned AGA and perused the record.
Learned counsel for the applicant submitted that according to first information
report the marriage was solemnized 8 years before the alleged incident and
applicant is husband of deceased Geeta. After the suicide committed on
7.8.2009 in-laws of the deceased has participated in the cremation.
Subsequently, after three days of the aforesaid incident on 10th August, 2009,
first information report was lodged on the basis of false allegation though
there was no complaint during 8 years after marriage. The version of first
information report was not supported by brother of the deceased. According
to his own version on affidavit she was never harassed rather she was
suffering by some chronic disease regarding which the treatment was going
on. Hence it appears, that might have been one of the reason for committing
suicide. In the present case, the applicant is in jail since 11.8.2009.

In view of the above, without expressing any opinion on merit, let the
applicant Pawan be enlarged on bail on his furnishing a personal bond with
two sureties each in the like amount to the satisfaction of court concerned in
Case Crime No.292 of 2009, under Sections 306, 201 IPC, P.S. Bramhapuri,
District Meerut.

Order Date :- 2.4.2010
Pramod