Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 31211 of 2009 Petitioner :- Anita Vishwakarma Respondent :- State Of U.P. Petitioner Counsel :- Ram Kesh Respondent Counsel :- Govt Advocate,Raghvendra Prakash Hon'ble B.N. Shukla,J.
Heard learned counsel for the applicant, Sri. Raghvendra Prakash, learned
counsel for the complainant, learned AGA for the State and also perused the
record.
It is contended by learned counsel for the applicant that applicant is Jethani of
the deceased. There is general allegation against her. She is in jail since
30.09.2009.
Learned private counsel from the side of the complainant has contended that
there is allegation of dowry demand against the Jethani and she was subjected
to cruel treatment and harassment.
Learned AGA has also supported the same fact.
No overt act has been assigned on the part of the applicant. There is general
allegation against her.
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. Anita Vishwakarma involved in case crime no. 289
of 2009 under Sections 498-A, 304-B IPC and 3/4 D.P. Act, P.S. Ahiraula,
Dist. Azamgarh 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 :- 4.8.2010
Sushma