Allahabad High Court High Court

Rajesh vs State Of U.P. on 3 August, 2010

Allahabad High Court
Rajesh vs State Of U.P. on 3 August, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20198 of 2010

Petitioner :- Rajesh
Respondent :- State Of U.P.
Petitioner Counsel :- Jai Narain
Respondent Counsel :- Govt. Advocate

Hon'ble B.N. Shukla,J.

Heard learned counsel for the applicant and learned A.G.A.
appearing for the State.

It is contended by the learned counsel for the applicant that
applicant is uncle -in-law of the deceased. There is general
allegation against the applicant and separate living has been
claimed. Applicant has no concerned with the dowry
demand.

Learned A.G.A. contended that applicant was also involved
in committing the murder of the deceased. There was dowry
demand.

No overtact has been assigned to the applicant. The
applicant is in jail since 22.6.2010. Case of the applicant is
distinguishable from the other co-accused.

Considering the facts and circumstances of the case and
submissions made by the learned counsel for the applicant
and without expressing any opinion on the merits of the
case, the applicant is entitled to be released on bail.

Let the applicant Rajesh involved in Case Crime No. 101 of
2010, under Sections 304-B, 498-A IPC and section 3/4 of
Dowry Prohibition Act Police Station Awagarh 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 :- 3.8.2010
Atul kr. sri.