Allahabad High Court High Court

Sansar @ Shamshad vs State Of Up on 10 May, 2010

Allahabad High Court
Sansar @ Shamshad vs State Of Up on 10 May, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 11093 of 2010

Petitioner :- Sansar @ Shamshad
Respondent :- State Of Up
Petitioner Counsel :- Ramesh Sinha
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 mother in law of the
deceased has already been allowed bail by this court and the applicant is
father in law and his case stands on same footing. The applicant is in jail
since19.2.2009.

Learned A.G.A. has contended that there is dying declaration of the
deceased.

Initially case was registered under section 498A and 326 IPC and 3/4 D.P.
Act, thereafter it was converted under section 304 and 304B IPC. Mother in
law has already been allowed bail by this court and case of the applicant
stands on same footing.

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 Sansar alias Shamshad involved in case crime no. 1652
of 2008, under section 326, 304, 304B, 498A IPC and 3/4 D.P. Act, P.S.
Kotwali, District Budaun 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 :- 10.5.2010
Masarrat