Allahabad High Court High Court

Yakoob vs State Of U.P. on 17 June, 2010

Allahabad High Court
Yakoob vs State Of U.P. on 17 June, 2010
Court No. - 7

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15166 of 2010

Petitioner :- Yakoob
Respondent :- State Of U.P.
Petitioner Counsel :- Sudhakar Yadav
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastava,J.

Heard learned counsel for the applicant and learned A.G.A. on behalf of the
State.

This bail application has been moved on behalf of the father-in-law. He is in
jail since 16.12.2009. The role of the applicant is distinguishable from the
husband.

Taking into consideration the facts and circumstances of the case and without
expressing any opinion on merits, the bail application is allowed.

Let the applicant Yakoob son of Raheem Baksh involved in Case Crime No.
219 of 2003, under Sections 498-A, 304-B I.P.C. and 3/4 Dowry Prohibition
Act, P.S. Jalalabad, District Shahjahanpur, be released on bail on executing a
personal bond and furnishing two sureties each in the like amount to the
satisfaction of the court concerned.

Order Date :- 17.6.2010
vinay