Court No. - 39 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15503 of 2010 Petitioner :- Raj Rani Respondent :- State Of U.P. Petitioner Counsel :- Sanjay Singh Respondent Counsel :- Govt. Advocate Hon'ble Arvind Kumar Tripathi,J.
Heard learned counsel for the applicant, learned AGA and perused the record.
Learned counsel for the applicant submitted that the applicant is mother-in-
law and allegation against her is demand of dowry and torture. Further
allegation made on 14.4.2010 is that after pouring Kerosene oil applicant and
co-accused tried to put her daughter-in-law on fire. After raising alarm for
help some of the neighbours came to the spot and then she was saved. In fact,
no such incident took place. No smell of Kerosene oil was found from the
cloths and body of the victim Smt. Sangeeta.
There was some family disputes. On the basis of wrong information, F.I.R.
was lodged. Applicant is in jail since 15.04.2010.
In view of the aforesaid fact without expressing any opinion on merit, let the
applicant Raj Rani be released on bail, in Case Crime No. 285 of 2010 under
Section 498-A, 323, 504, 506, 307 IPC and 3/4 D.P. Act, P.S. Brahampuri,
District Meerut on his furnishing a personal bond and two sureties each in the
like amount to the satisfaction of the court concerned.
Order Date :- 21.6.2010
Sushma