Allahabad High Court High Court

Muggan Ali And Another vs State Of U.P. on 3 July, 2010

Allahabad High Court
Muggan Ali And Another vs State Of U.P. on 3 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16584 of 2010

Petitioner :- Muggan Ali And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Shahabuddin
Respondent Counsel :- Govt Advocate

Hon'ble B.N. Shukla,J.

Heard learned counsel for the applicants, learned A.G.A. for the State and
perused the record.

Learned counsel for the applicants has contended that applicants are parents
in law and there is general allegation against them . The applicants are in jail
since 7.4.2010.

Learned A.G.A. has contended that the deceased had died due to asphyxia
as a result of hanging and she has received ante mortem injuries and it is
specifically mentioned in the FIR that the deceased was subjected to cruel
treatment and harassment and there was dowry demand.

Applicants are parents in law. No overt act has been assigned on their part.

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 applicants are entitled to be released on bail.

Let the applicants Muggan Ali and Smt. Suggan Bano involved in case
crime no. 35 of 2010, under section 498A, 304B IPC and 3/4 D.P. Act, P.S.
Husainganj, District Fatehpur be released on bail on their furnishing a
personal bond with two sureties each in the like amount to the satisfaction of
the court concerned.

Order Date :- 3.7.2010
Masarrat