Wednesday, 15, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dr Ashutosh Dubey vs State Of U.P.
2011 Latest Caselaw 209 ALL

Citation : 2011 Latest Caselaw 209 ALL
Judgement Date : 11 March, 2011

Allahabad High Court
Dr Ashutosh Dubey vs State Of U.P. on 11 March, 2011
Bench: Rajesh Chandra



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?RESERVED
 
Court No. - 52
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 28768 of 2009
 

 
Petitioner :- Dr Ashutosh Dubey
 
Respondent :- State Of U.P.
 
Petitioner Counsel :- Amit Daga,Rakesh Srivastava,Saurabh Gour,V.K.Singh,Vivek Kumar Singh "Vats"
 
Respondent Counsel :- Govt Advocate,Hari Shanker,M.P.Yadav,M.S.Khan
 

 
Hon'ble Rajesh Chandra,J.

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

The allegation is that the accused-applicant Dr. Ashutosh Dubey published an advertisement for his marriage showing himself a divorcee. The complainant contacted the accused-applicant, who showed an order of the Court indicating that a divorce has taken place between the applicant and his first wife. Being convinced the complainant married his daughter with the applicant. Later on it revealed that the divorce had not taken place between the applicant and his first wife and the order of the Court which was shown by the applicant to the complainant was a forged documents.

Learned counsel for the complainant and learned A.G.A. argued that the complainant and his daughter were cheated and the applicant offended the virginity of the complainant's daughter on the false pretext that the divorce has taken place between him and his first wife.

Learned counsel for the applicant argued that the applicant never showed any document relating to his divorce with his first wife. He in fact had filed the suit for dissolution of marriage against his first wife Dr. Meenaxi Dubey on 13.05.2009 and had told this fact to the complainant. The complainant had agreed to marry his daughter with the applicant but at the same time asked for securing future of the complainant's daughter and then the applicant paid an amount of Rs. 5,00,000/- to the account of the complainant's daughter on 04.05.2009 and this fact has not been denied in the counter affidavit. The present marriage had been solemnized on 30.05.2009. It was also argued that the applicant is in jail since 29.09.2009.

I considered over the entire facts and circumstances of the case. Looking to the nature of offence and the applicant's period of detention, I am satisfied that a case for bail is made out.

Let the accused-applicant Dr. Ashutosh Dubey, be released on bail in case crime no. 1381 of 2009, under sections 494, 419, 420, 467, 468, 471, 120-B & 376 I.P.C., P.S. Kotwali, District Jaunpur, on his executing a personal bond of and furnishing two sureties each in the like amount to the satisfaction of the Court concerned on following conditions that:

1.The accused shall attend the court in accordance with the conditions of the bond executed by him.

2.He shall not commit any offence similar to the offence of which he is accused.

3.He shall not directly or indirectly make any inducement, threat or promise to any person acquainted with the facts of the case so as to dissuade him from disclosing such facts to the court or to any police officer.

4.He will not temper with the evidence.

5.The applicant shall not seek any adjournment when the prosecution witnesses are present.

In case any condition is violated the courts concerned shall inform the High Court so that necessary steps may be taken for the cancellation of the bail.

Order Date :- 11.3.2011

M/A.

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter