High Court Madhya Pradesh High Court

Ramwati vs The State Of Madhya Pradesh on 4 August, 2010

Madhya Pradesh High Court
Ramwati vs The State Of Madhya Pradesh on 4 August, 2010
                    M.Cr.C. No.4891/2010
04.08.2010

     Shri     Manish     Tiwari,    Advocate    for    the
applicants.
     Shri S.K.Kashyap, Public Prosecutor for the
respondent/State.

Learned counsel for the applicants seeks
permission to withdraw the application of
applicant No.1 Ramwati.

Prayer allowed.

The application of applicant No.1 Ramwati is
dismissed being withdrawn.

Heard both the parties for applicant No.2
Meenabai.

Case diary of Crime No.203/2010 registered
at Police Station Khurai District Sagar for the
offence punishable under Sections 304-B and 498-
A of IPC read with Sections 3/4 of Dowry
Prohibition Act is perused.

The applicant No.2 is apprehending her arrest
in the aforesaid crime.

Learned counsel for the applicant No.2
submits that the applicant is a reputed citizen of
the locality and she has no criminal past. She has
filed the copy of the ration card by which it is clear
that she is residing separately along with her
husband. There are omnibus allegations made
against the husband and other relatives of the
deceased by the parents of the deceased, hence
she prays for anticipatory bail.

Learned Public Prosecutor for the State
opposes the application.

Keeping in view the submissions made by
learned counsel for the parties and the facts and
circumstances of the case, I am of the view that
this is a fit case for grant anticipatory bail to the
applicant No.2. Consequently, this application
under Section 438, Cr.P.C. is hereby allowed. It is
directed that in the event of arrest, applicant No.2
Meenabai shall be released on bail on furnishing a
personal bond in the sum of Rs.35,000/- (Rupees
thirty five thousand) with a solvent surety in the
like amount to the satisfaction of the Arresting
Authority.

The applicant No.2 shall further abide by the
conditions enumerated in sub-Section (2) of
Section 438 of Cr.P.C.

This order shall remain in force for a period of
30 days and in the meanwhile, if the applicant so
desires, may move an application for regular bail
before the competent Court.

C.C. as per rules.

(N.K.Gupta)
Judge

Ansari.