Allahabad High Court High Court

Siya Dulari vs State Of U.P. on 11 August, 2010

Allahabad High Court
Siya Dulari vs State Of U.P. on 11 August, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 21261 of 2010

Petitioner :- Siya Dulari
Respondent :- State Of U.P.
Petitioner Counsel :- K.M. Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble B.N. Shukla,J.

Heard learned counsel for the applicant, Shri Nisar Uddin, learned
counsel for the complainant and learned A.G.A. appearing for the
State.

It is contended by the learned counsel for the applicant that
applicant is mother-in-law of the deceased. There is general
allegation against the applicant.

Learned Private counsel for the complainant contended that
applicant being mother-in-law was responsible for safe custody of
the deceased. There was dowry demand.

Learned A.G.A. has supported the same facts.

No overtact has been assigned to the applicant. The applicant is in
jail since 12.7.2010.

Considering the facts and circumstances of the case and
submissions made by the learned counsel for the applicant and
without expressing any opinion on the merits of the case, the
applicant is entitled to be released on bail.

Let the applicant Siya Dulari involved in Case Crime No. 138 of
2010, under Sections 498-A, 304-B IPC section 3/4 of Dowry
Prohibition Act Police Station Basrehar District Etawah 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 :- 11.8.2010
Atul kr. sri.