High Court Madhya Pradesh High Court

Smt. Bhagwati vs The State Of Madhya Pradesh on 22 July, 2010

Madhya Pradesh High Court
Smt. Bhagwati vs The State Of Madhya Pradesh on 22 July, 2010
                   M.Cr.C. No.4691/2010
22/07/2010
       Shri R.L.Ariha, Advocate for the applicants.
       Shri   B.P.Pandey,         Public    Prosecutor    for   the
respondent-State.

Heard both the parties.

Applicants are in custody in connection with
Crime No.56/2010 registered at Police Station Palera
District Tikamgarh for the offence punishable under
Sections 498-A, 306, 304-B of IPC and Sections 3/4 of
Dowry Prohibition Act , since 19/3/2010.

Learned counsel for the applicants submits that
the applicant No.1 is the mother-in-law of the
deceased, whereas applicant No.2 is the sister-in-law
of the husband of the deceased. The relatives of the
deceased have made omnibus allegations against the
family members of the husband of the deceased. He
further submits that in case diary statement of
Mathura Prasad, father of the deceased, he has
alleged that husband of the deceased was asking for a
motorcycle, whereas father-in-law of the deceased was
asking for sofa-set, but did not make any allegation
against the present applicants. The applicants are
house-wives. Applicant No.1 is 58 years old lady,
whereas applicant No.2 is a young lady of 25 years of
age. They are in custody since 19/3/2010
unnecessarily, therefore they pray for bail.

Learned public prosecutor for the State opposes
the application.

After hearing aforesaid arguments and looking to
the facts and circumstances of the case, without
expressing any view on the merits of the case, I am of
the opinion that this is a fit case in which bail may be
granted to the applicants Smt. Bhagwati and Smt.
Kamli Bai.

Therefore, the application of the present
applicants under Section 439 Cr.P.C is hereby
allowed. They be released on bail on furnishing a bond
in sum of Rs.30,000/- (Rupees thirty thousand) each
with one surety bond of the same amount to the
satisfaction of the trial Court, to appear before the
trial Court on the dates given by the concerned Court.

Certified copy as per rules.

(N.K.Gupta)
Judge

Ansari