Allahabad High Court High Court

Rakesh vs State Of U.P. on 27 January, 2010

Allahabad High Court
Rakesh vs State Of U.P. on 27 January, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 2001 of 2010

Petitioner :- Rakesh
Respondent :- State Of U.P.
Petitioner Counsel :- Anurag Pathak
Respondent Counsel :- Govt Advocate

Hon'ble Amar Saran,J.

Heard learned counsel for the applicant , Sri A.R. Nadiwal, learned counsel
for the complainant and the learned AGA.

It is argued by the learned counsel for the applicant that the Jeth co-accused
Rajesh has been granted bail by an earlier order of this Court dated 22.1.2010
on the ground that in this case, 8 persons were made accused and the viscera
was preserved. Learned counsel for the complainant could not distinguish the
case of the applicant from the co-accused Rajesh but he argued that the
incident took place within five years of the marriage and it is the applicant
who has gave poison to the deceased and was living together.

Having considered the submissions of the parties and without expressing any
opinion on the merits of the case, let the applicant Rakesh involved in case
crime No. 403 of 2009, under sections 304B, 498A, I.P.C and 3/4 D.P. Act,
P.S. Janakpuri district Saharanpur be released on bail on his executing a
personal bond and furnishing two sureties each in the like amount to the
satisfaction of court concerned.

Order Date :- 27.1.2010
sfa/