Court No. - 29 Case :- BAIL No. - 6159 of 2010 Petitioner :- Rakesh Kumar Respondent :- State Of U.P. Petitioner Counsel :- Uma Kant Gupta Respondent Counsel :- Govt.Advocate Hon'ble Ashwani Kumar Singh,J.
Heard learned counsel for the applicant, the learned Additional
Government Advocate and perused the F.I.R. and other relevant
papers filed in support of the bail application.
The submission of the learned counsel for the applicant is that the
accused is Jeth of the deceased. Submission of the learned
counsel for the applicant is that the accused applicant has falsely
been implicated in the present case. It is submitted by learned
counsel that as many as five family members have been named in
the F.I.R. including the applicant. It is also contended that the
applicant lives separately and had nothing to do with the present
case. Learned counsel for the applicant in support of his
contention has filed photostat copy of the ration card as Annexure-
1 to the supplementary affidavit. The accused applicant is in jail
since 14.2.2010 and has no previous criminal history.
Considering the facts and circumstance of the case, I direct that
the applicant be released on bail in case Crime No.152/2010
under sections 498-A/304-B I.P.C. and 3/4 D.P.Act, P.S.Lalganj,
District Raebareli on his filing a personal bond and two sureties
each in the like amount to the satisfaction of the court
concerned/remand Magistrate.
Order Date :- 12.8.2010
kvg/-