Allahabad High Court High Court

Smt. Kanik @ Kanak Lata vs State Of U.P. on 6 July, 2010

Allahabad High Court
Smt. Kanik @ Kanak Lata vs State Of U.P. on 6 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16855 of 2010

Petitioner :- Smt. Kanik @ Kanak Lata
Respondent :- State Of U.P.
Petitioner Counsel :- K.D. Tiwari
Respondent Counsel :- Govt. Advocate

Hon'ble B.N. Shukla,J.

Heard learned counsel for the applicant, Shri Abhinav
Prasad, learned counsel for the complainant and learned
A.G.A. appearing for the State.

It is contended by the learned counsel for the applicant that
applicant is mother-in-law of the deceased. There is general
allegation against the applicant.

Learned A.G.A. and learned Private counsel for the
complainant contended that applicant being mother-in-law
was responsible for safe custody of the deceased. There
was dowry demand.

No overtact has been assigned to the applicant. The
applicant is in jail since 6.5.2010.

Considering the facts and circumstances of the case and
submissions made by the learned counsel for the applicant
and without expressing any opinion on the merits of the
case, the applicant is entitled to be released on bail.

Let the applicant Smt. Kanik alias Kanak Lata involved in
Case Crime No. 728 of 2010 , under Sections 304-B, 498-A
IPC and section 3/4 of Dowry Prohibition Act Police Station
Bilaspur District Rampur 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 :- 6.7.2010
Aks