Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1633 of 2010 Petitioner :- Meera Devi Respondent :- State Of U.P. Petitioner Counsel :- Haridawar Singh Respondent Counsel :- Govt Advocate Hon'ble Amar Saran,J.
Heard the learned counsel for the applicant and the learned A.G.A.
for the State.
It is argued by the learned counsel for the applicant that the
applicant is the mother-in-law and as many as 7 persons have been
made accused in the F.I.R. and a general role has been assigned to
all of them and the incident took place after 2 1/2 years of
marriage. The demand principally for motorcycle, which has been
made by the husband Dharmendra, whose case is distinguishable
from the case of the applicant and the F.I.R. was lodged after three
days.
Per contra, learned A.G.A. argued that the body was hurriedly
disposed of and no information was sent and that the mother-in-
law was a responsible member, who should have prevented this
occurrence.
Having heard the submissions of the learned counsel for the parties
and without expressing any opinion on the merits of the case, let
the applicant Meera Devi, involved in Case Crime No. 476 of
2009, under sections 498A, 304 B, 201 IPC and 3/4 D. P. Act,
Police Station Achhnera, district Agra, 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 :- 21.1.2010
HSM