Court No. - 18 Case :- BAIL No. - 5803 of 2010 Petitioner :- Ram Dheeraj Respondent :- State Of U.P. Petitioner Counsel :- Ram Ashish Tiwari Respondent Counsel :- Govt.Advocate Hon'ble S.N.H. Zaidi,J.
Counter affidavit filed on behalf of the State in Court is taken on record.
Heard learned counsel for the applicant, learned A.G.A. for the State and
perused the record.
The submission of the learned counsel for the applicant is that the applicant is
the father-in-law of the deceased against whom there are general allegations
of demanding a motor cycle, golden ring and golden chain in dowry. It is
also submitted that his wife co-accused Smt. Shanti Devi against whom there
are similar allegation, has been admitted to bail by this Court vide order dated
4.6.2010 in Bail Application No. 4394 of 2010. It is also submitted that the
applicant resides separately with the deceased and her husband and has been
implicated in this case falsely.
Learned A.G.A. has, however, opposed the bail.
Considering the above circumstances and looking to the relationship of the
applicant with the deceased, the nature of accusation against him and the
severity of punishment, reasonable apprehension of tampering the witnesses,
prima facie satisfaction regarding proposed evidence and genuineness of the
prosecution case, the applicant appears entitled to bail.
Let applicant Ram Dheeraj, involved in Case Crime No. 508 of 2009, under
sections 498-A and 304-B I.P.C. & 3/4 D.P. Act, Police Station- Kotwali
Dehat, District-Gonda, be enlarged on bail on his executing a personal bond
and furnishing two sureties each in the like amount to the satisfaction of the
Court concerned.
Order Date :- 3.8.2010
Rizvi