Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15443 of 2010 Petitioner :- Smt. Englisha Singh Respondent :- State Of U.P. Petitioner Counsel :- Gaurav Kumar Shukla Respondent Counsel :- Govt. Advocate Hon'ble B.N. Shukla,J.
Sri. Buddhi Prakash, Advocate appearing on behalf of the complainant, has
filed his appearing slip. It may be taken on record.
Heard learned counsel for the applicant, Sri. Biddhi Prakash, Advocate
appearing for complainant, learned AGA appearing for the State and also
perused the record.
It is contended by learned counsel for the applicant that applicant is mother-
in-law and there is general allegation against her. Father-in-law of the
deceased has already been allowed bail by this Court.
Learned Private counsel from side of the complainant has contended that she
was subject to cruel treatment and harassment by the accused persons
including the applicant and she was murdered by accused persons.
No overt act has been assigned on the part of the applicant. She is in jail since
22.03.2010.
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 also entitled to be released on bail.
Let the applicant Smt. Englisha Singh involved in Case Crime No. 08/2010,
u/s 498-A, 304-B IPC and 3/4 D.P. Act, P.S. Dubauliya, District Basti 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 :- 8.7.2010
Sushma