Allahabad High Court High Court

Vishnu Kumar Gupta vs State Of U.P. on 4 August, 2010

Allahabad High Court
Vishnu Kumar Gupta vs State Of U.P. on 4 August, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 13639 of 2009

Petitioner :- Vishnu Kumar Gupta
Respondent :- State Of U.P.
Petitioner Counsel :- Amit Mishra,Manoj Kumar,Rajesh
Respondent Counsel :- Govt. Advocate,Anil Kumar Pathak,Ved Kant Misra

Hon'ble B.N. Shukla,J.

Heard learned counsel for the applicant and learned AGA for the State.

It is contended by the learned counsel for the applicant that the applicant had
purchased landed property in the name of his wife. The deceased had herself
committed suicide as she wanted to live separately from the family of the
applicant.

Learned AGA contended that the applicant is husband and the deceased was
subjected to cruel treatment by the applicant.

Considering the facts and circumstances of the case and without commending
on the merit of the case, the bail application of the applicant is rejected.
However, the trial court is directed to conclude the trial (ST No. 291 /2009 )
within 6 months, if possible, from the date a certified copy of this order is
filed before it, provided the applicant cooperates in the trial.

Order Date :- 4.8.2010
SU.