Allahabad High Court High Court

Rajendra Shakya vs State Of U.P. on 21 June, 2010

Allahabad High Court
Rajendra Shakya vs State Of U.P. on 21 June, 2010
Court No. - 39

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15475 of 2010

Petitioner :- Rajendra Shakya
Respondent :- State Of U.P.
Petitioner Counsel :- S.S. Tripathi,A.P. Tewari
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

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

Learned counsel for the applicant submitted that marriage between the
deceased and applicant took place about 10 years priors to the incident. There
are two minor children. In fact deceased wife of the applicant was
pressurizing to live separately and the applicant started living separately from
other family members. Subsequently, she started pressurizing the applicant to
live in the city of Punjab or Delhi, which was refused by the applicant. Hence
it appears that due to that reason she might have committed suicide. When
applicant came to know it was communicated to in-laws, however, no one
came after information then on the advise of the villagers she was cremated.
Both children are being look after by the mother of the applicant. There was
no allegation of demand of dowry and torture by the applicant at any stage.
He was falsely implicated in the present case. In the present case, the
applicant is in jail since 24.11.2009.

In view of the above, without expressing any opinion on merit, let the
applicant Rajendra Shakya 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.907 of 2009, under Sections 306, 201 IPC, P.S.
Bilsi, District Budaun.

Order Date :- 21.6.2010
Pramod