Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1786 of 2010 Petitioner :- Surendra Singh Respondent :- State Of U.P. Petitioner Counsel :- Rajeev Chaddha,S. K. Singh Respondent Counsel :- Govt Advocate Hon'ble Amar Saran,J.
Heard the learned counsel for the applicant, Sri Sunil Kumar,
learned counsel for the complainant and the learned A.G.A. for the
State.
It is argued by the learned counsel for the applicant that the
applicant is the mamiya sasur and he lives separately and that
cause of death was strangulation, which could be imputed to the
husband Anshul Kumar and his case is distinguishable from the
case of the applicant.
Learned counsel for the complainant argued that most of the time,
the applicant used to reside with the deceased and her husband and
the principal demand is for motorcycle and that the death took
place within 7 months of marriage.
Having heard the submissions of the learned counsel for the parties
and without expressing any opinion on the merits of the case, let
the applicant Surendra Singh, involved in Case Crime No. 2854 of
2009, under sections 498-A, 304 B IPC and 3/4 of Dowry
Prohibition Act, Police Station KOtwali, district Mainpur, 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 :- 22.1.2010
HSM