Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18671 of 2010 Petitioner :- Smt. Atari Respondent :- State Of U.P. Petitioner Counsel :- P.S. Pundir Respondent Counsel :- Govt Advocate Hon'ble B.N. Shukla,J.
Heard learned counsel for the applicant 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. and aged about
75 years. There is general allegation against the applicant.
Learned A.G.A. contended that applicant being mother-in-
law was responsible for safe custody of the deceased. There
was dowry demand.
No overtact has been assigned to the applicant. The
applicant is in jail since 15.3.2010.
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 Smt. Atari involved in Case Crime No. 47
of 2010, under Sections 498-A, 304-B IPC and section 3/4
of Dowry Prohibition Act Police Station Badgaon District
Saharanpur be released on bail on his furnishing a personal
bond with two sureties each in the like amount to the
satisfaction of the court concerned.
Order Date :- 21.7.2010
Atul kr. sri.