Allahabad High Court High Court

Ram Khiladi vs State Of U.P. on 22 July, 2010

Allahabad High Court
Ram Khiladi vs State Of U.P. on 22 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18788 of 2010

Petitioner :- Ram Khiladi
Respondent :- State Of U.P.
Petitioner Counsel :- Sanjay Kumar Singh,Abhishek Kumar
Respondent Counsel :- Govt. Advocate

Hon'ble B.N. Shukla,J.

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

Learned counsel for the applicant has contended that the applicant is father in
law of the deceased and there is general allegation against him. The co-
accused Jeth has already been allowed bail by this court. The applicant is in
jail since 22.7.2009.

Learned A.G.A. has contended that the deceased was subjected to cruel
treatment and harassment by the accused persons and there was dowry
demand.

The applicant is father in law of the deceased and no overt act has been
assigned on his part.

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 Ram Khiladi involved in case crime no. 568 of 2009, under
section 304B, 498A, 302/34 IPC and 3/4 D.P. Act, P.S. New Agra, District
Agra be released on bail on his furnishing a personal bond with two sureties
each in the like amount to the satisfaction of the court concerned.

Order Date :- 22.7.2010
Masarrat