Allahabad High Court High Court

Smt. Rajendri vs State Of U.P. on 9 July, 2010

Allahabad High Court
Smt. Rajendri vs State Of U.P. on 9 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17373 of 2010

Petitioner :- Smt. Rajendri
Respondent :- State Of U.P.
Petitioner Counsel :- Ram Kumar Dubbey
Respondent Counsel :- Govt Advocate

Hon'ble B.N. Shukla,J.

Heard learned counsel for the applicant, Shri Sandeep
Kumar Srivastava, 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 sister-in-law (Jethani) of the deceased. There is
general allegation against the applicant.

Learned Private counsel for the complainant and Learned
A.G.A. contended that applicant was also involved in
committing murder of the deceased. There was dowry
demand.

No overtact has been assigned to the applicant. The
applicant is in jail since 12.3.2010.The case of the applicant
is distinguishable from the husband of the deceased.

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. Rajendri involved in Case Crime No.
297 of 2009, under Sections 498-A, 304-B IPC and section
3/4 of Dowry Prohibition Act Police Station Naugawa Sadat
District J.P. Nagar 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 :- 9.7.2010
Aks