Allahabad High Court High Court

Chamela Devi vs State Of U.P. on 2 February, 2010

Allahabad High Court
Chamela Devi vs State Of U.P. on 2 February, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 2098 of 2010

Petitioner :- Chamela Devi
Respondent :- State Of U.P.
Petitioner Counsel :- Manoj Yadav,P. C. Yadav
Respondent Counsel :- Govt Advocate

Hon'ble Amar Saran,J.

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

It is argued by the learned counsel for the applicant that the applicant is the
mother-in-law. The brother-in-law of the deceased Chandra Bali has been
granted bail by learned Sessions Judge. The allegations in the FIR are general
in nature. Some documents viz ration card showing that the applicant was
residing separately from the deceased and her husband have been filed. The
cause of death is ante-mortem hanging. The case of the applicant is
distinguishable from the husband Satyawan.

Per contra, learned AGA opposed the prayer for bail and argued that the death
took place within five years of the marriage and that there was long demand
of dowry items and on the date of incident, Rs. 40,000/ had been withdrawn
by the inlaws of the applicant. The applicant being mother-in-law was
responsible for the welfare of her daughter-in-law.

Having considered the submissions of the parties and without expressing any
opinion on the merits of the case, let the applicant Chamela Devi involved in
case crime No. 1228 of 2009, under Section 498A, 304B I.P.C and 3/4 D.P.
Act, P.S. Sikara, district Jaunpur be released on bail on her executing a
personal bond and furnishing two sureties each in the like amount to the
satisfaction of court concerned.

Order Date :- 2.2.2010
sfa/