Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16706 of 2010 Petitioner :- Raju And Another Respondent :- State Of U.P. Petitioner Counsel :- Digvijay Singh Respondent Counsel :- Govt Advocate Hon'ble B.N. Shukla,J.
Heard learned counsel for the applicants and learned A.G.A.
appearing for the State.
It is contended by the learned counsel for the applicants that the
applicants are Dewar and are living separately and father-in-law has
been allowed bail by this Court.
Learned A.G.A. contended that there was demand of dowry and
deceased was subject to harassment and ill-treatment by the
applicants and other co-accused.
The applicants are Dewar. Separate living has been claimed.
Father-in-law has been allowed by this Court.
Considering the facts and circumstances of the case and
submissions made by the learned counsel for the applicants and
without expressing any opinion on the merits of the case, the
applicants are entitled to be released on bail.
Let the applicants Raju and Raghuveer involved in Case Crime
No. 270 of 2009 under Sections 498-A, 304-B IPC & 3/4 D.P. Act,
Police Station Sadabad , District Hathras be released on bail on their
furnishing a personal bond with two sureties each in the like amount to
the satisfaction of the court concerned.
Order Date :- 5.7.2010
SU.