Allahabad High Court High Court

Ram Niwas Sharma vs State Of U.P. on 21 January, 2010

Allahabad High Court
Ram Niwas Sharma vs State Of U.P. on 21 January, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1605 of 2010

Petitioner :- Ram Niwas Sharma
Respondent :- State Of U.P.
Petitioner Counsel :- Alok Sharma
Respondent Counsel :- Govt Advocate

Hon'ble Amar Saran,J.

Heard learned counsel for the applicant and the learned AGA.

It is argued by the learned counsel for the applicant that the applicant is
father-in-law of the deceased and is 65 years old and that he was residing
separately. The allegations are general in nature. The role of the applicant is
distinguishable from the husband Neetu.

Per contra, learned AGA argued that the incident had taken place within one
year of the marriage and that the ration-card etc annexed do not show any
separate living and that the applicant being father-in-law should have
prevented the crime.

Having considered the submissions of the parties and without expressing any
opinion on the merits of the case, let the applicant Ram Niwas Sharma
involved in case crime No. 145 of 2009, under Section 498A, 304B I.P.C and
3/ 4 D.P. Act, P.S. Bisauli, district Badaun 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 :- 21.1.2010
sfa/