Allahabad High Court High Court

Vishesh vs State Of U.P. on 2 February, 2010

Allahabad High Court
Vishesh vs State Of U.P. on 2 February, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 6512 of 2008

Petitioner :- Vishesh
Respondent :- State Of U.P.
Petitioner Counsel :- R.C. Kandpal
Respondent Counsel :- Govt. Advocate

Hon'ble Amar Saran,J.

Heard learned counsel for the applicant and the learned A.G.A.

It is contended by the learned counsel for the applicant that the deceased died
as a result of snake bite. The informant, father of the deceased Chhotey Lal
and the mother Smt. Munni have filed affidavits before the Sessions Judge
wherein it is mentioned that under a wrong impression, the FIR was lodged by
means of an application, under Section 156(3) Cr.P.C and that the applicant
was not demanding dowry. Learned AGA could not oppose these contention
and further even after two years, he states that the viscera report is still
awaited.

Having considered the submissions of the parties and without expressing any
opinion on the merits of the case, let the applicant Vishesh involved in case
crime No. 49 of 2005, under Section 498A, 304B I.P.C and 3/4 D.P. Act, P.S.
Phoolpur, district Varanasi 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 :- 2.2.2010
sfa/