Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16149 of 2010 Petitioner :- Hira Devi Respondent :- State Of U.P. Petitioner Counsel :- Arun Srivastava Respondent Counsel :- Govt. Advocate Hon'ble B.N. Shukla,J.
Heard learned counsel for the applicant and learned A.G.A. appearing for the
State.
Learned counsel for the applicant has contended that the applicant is mother
in law and there is general allegation against the applicant. It is further
contended that the applicant was separately residing from the deceased
family. The applicant is in jail since 15.5.2010.
Learned A.G.A. has contended that the deceased was subjected to cruel
treatment and harassment and there was dowry demand and this is a brutal
murder case.
Considering the facts and circumstances of the case, no specific role has been
assigned to the applicant and submissions made by the learned counsel for the
applicant, without expressing any opinion on the merits of the case, the
applicant is entitled to be released on bail.
Let the applicant Hira Devi involved in Case Crime No.166 of 2009, under
Sections 498-A, 304-B, 201, 506 I.P.C. and ¾ D.P.Act, Police Station Chakia,
District Chandauli be released on bail on his furnishing a personal bond with
two sureties each in the like amount to the satisfaction of the court concerned.
Order Date :- 12.7.2010
Gaurav