Allahabad High Court High Court

Ramveer vs State Of U.P. on 8 July, 2010

Allahabad High Court
Ramveer vs State Of U.P. on 8 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15852 of 2010

Petitioner :- Ranveer
Respondent :- State Of U.P.
Petitioner Counsel :- J.P. Singh,Lokendra Pratap Singh
Respondent Counsel :- Govt. Advocate

Hon'ble B.N. Shukla,J.

Heard learned counsel for the applicant, learned AGA appearing for the State
and also perused the record.

It is contended by learned counsel for the applicant that applicant is father-in-
law and there is general allegation against him.

Learned AGA has contended that applicant being head of the family was sole
responsible for safety of the deceased.

No overt act has been assigned on the part of the applicant. He is in jail since
17.2.2010.

Considering the facts and circumstances of the case and submissions made by
the learned counsel for the applicant and without expressing any opinion on
the merits of the case, the applicant is also entitled to be released on bail.

Let the applicant Ranveer involved in Case Crime No. 51/2010, u/s 498-A,
304-B IPC and 3/4 D.P. Act, P.S. Amapur, District Kanshiram Nagar 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 :- 8.7.2010
Sushma