Allahabad High Court High Court

Rakesh Kumar Singh vs State Of U. P. on 4 August, 2010

Allahabad High Court
Rakesh Kumar Singh vs State Of U. P. on 4 August, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1248 of 2010

Petitioner :- Rakesh Kumar Singh
Respondent :- State Of U. P.
Petitioner Counsel :- Ram Prakash Sharma,Amrendra Pratap Singh
Respondent Counsel :- Govt Advocate

Hon'ble B.N. Shukla,J.

Rejoinder affidavit has been filed today, it may be taken on record.

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

It is contended by learned counsel for the applicant that applicant is Jeth
(brother-in-law) of the deceased. There is general allegation against him. He
is in jail since 21.12.2009

Learned AGA has contended that there is allegation of dowry demand against
him and she was subjected to cruel treatment and harassment.

No overt act has been assigned on the part of the applicant. There is general
allegation against him.

Considering the nature of accusation and the severity of punishment in case of
conviction and the nature of supporting evidence, reasonable apprehension of
tampering of the witnesses and prima facie satisfaction of the court in support
of the charge, the applicant is entitled to be released on bail.

Let the applicant Rakesh Kumar Singh involved in case crime no. 1353 of
2009 under Sections 498-A, 304-B IPC and 3/4 D.P. Act, P.S. Kotwali, Dist.
Jaunpur be released on bail on her furnishing a personal bond with two
sureties each in the like amount to the satisfaction of the court concerned.

Order Date :- 4.8.2010
Sushma