Allahabad High Court High Court

Smt. Kamla vs State Of U.P on 12 July, 2010

Allahabad High Court
Smt. Kamla vs State Of U.P on 12 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17538 of 2010

Petitioner :- Smt. Kamla
Respondent :- State Of U.P
Petitioner Counsel :- Madan Singh
Respondent Counsel :- Govt Advocate

Hon'ble B.N. Shukla,J.

Heard learned counsel for the applicant, learned A.G.A. for the State and
perused the record.

Learned counsel for the applicant has contended that the applicant is
mother in law of the deceased and there is general allegation against her. The
applicant is in jail since 31.5.2010.

Learned A.G.A. has contended that the deceased was subjected to cruel
treatment and harassment by the accused persons and there was dowry
demand.

The applicant is mother in law of the deceased and no overt act has been
assigned on her part.

Considering the nature of accusation and the severity of punishment in case of
conviction and the nature of supporting evidence, reasonable apprehension of
tampering of the witnesses and prima facie satisfaction of the court in support
of the charge, the applicant is entitled to be released on bail.

Let the applicant Smt. Kamla involved in case crime no. 351 of 2010,
under section 304B IPC and 3/4 D.P. Act, P.S. Chandausi, District
Moradabad be released on bail on her furnishing a personal bond with two
sureties each in the like amount to the satisfaction of the court concerned.

Order Date :- 12.7.2010
Masarrat