Allahabad High Court High Court

Tulsi Devi vs State Of U.P. on 9 August, 2010

Allahabad High Court
Tulsi Devi vs State Of U.P. on 9 August, 2010
                                                             Court No. 20
                    Criminal Appeal No. 1974 of 2010

       Tulsi Devi                                ....     Appellant

                                  Versus
       State of U.P.                       ....           Opp. Party

Hon'ble Raj Mani Chauhan, J.

Heard learned counsel for the appellant, learned A.G.A on the
point of admission of criminal appeal and perused the judgment and
order of the trial court.

This criminal appeal has been filed by the accused-appellant
against the judgment and order dated 14.07.2010, passed by the learned
Additional Sessions Judge/FTC Court No.8, Pratapgarh in Sessions Trial
No.349 of 2009 (Case Crime No. 48 of 2008); State Vs. Tulsi Devi,
under Sections 498-A, 304-B I.P.C. and Section 4 Dowry Prohibition
Act, Police Station Manikpur, District Pratapgarh, whereby the learned
Additional Sessions Judge has held the accused-appellant guilty under
Sections 498-A, 304-B I.P.C. and Section 4 Dowry Prohibition Act,
consequently, he has convicted and sentenced her to undergo rigorous
imprisonment for different terms of period of sentence along with fine
with default stipulation. The maximum sentence awarded by the trial
court is of seven years under Section 304-B I.P.C..

Admit.

Summon the trial court record.

Learned counsel for the appellant informs that time had already
been allowed time to the learned A.G.A. to file objection but he has not
filed objection so far. Learned A.G.A. requests for and is allowed two
weeks further time to file objection, if any, against the prayer of bail of
the appellant.

List on 30.8.2010 for hearing on the prayer for bail of the accused
appellant.

09.08.2010
Sanjay/