Allahabad High Court High Court

Panna Devi vs State Of U.P. on 28 July, 2010

Allahabad High Court
Panna Devi vs State Of U.P. on 28 July, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19409 of 2010

Petitioner :- Panna Devi
Respondent :- State Of U.P.
Petitioner Counsel :- Ashok Kumar Srivastava
Respondent Counsel :- Govt.Advocate

Hon'ble Shashi Kant Gupta,J.

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

The applicant is the mother-in-law. It is submitted by the learned counsel for
the applicant that the applicant is innocent and has been falsely implicated. He
further submits that no specific role has been assigned to the applicant. He
further submits that the applicant neither abetted nor instigated the deceased
to commit suicide. He further submits that the father-in-law Ram Dhani has
already been released on bail on 20.7.2010 in Crl. Misc. Bail Application No.
7938 of 2010.The applicant has no criminal history and is in jail since
4.11.09.

Keeping in view the nature of the offence, evidence, complicity of the
accused, severity of punishment and submissions of the learned counsel for
the parties, I am of the view that the applicant has made out a case for bail.

Let the applicant Panna Devi involved in Case Crime No. 1826 of 2009 under
Sections 498A, 306, 201 I.P.C., Police Station Robertsganj, District
Sonebhadra be released on bail on furnishing a personal bond and two sureties
each in the like amount to the satisfaction of the court concerned with the
following conditions:-

(i)The applicant will not tamper with the evidence during the trial.

(ii) The applicant will not pressurise/ intimidate the prosecution witness.

(iii)The applicant will appear before the trial court on the date fixed.

In case of breach of any of the above conditions, the court below shall be at
liberty to cancel the bail.

Order Date :- 28.7.2010
vinay