Allahabad High Court High Court

Smt. Chandra Dei vs State Of U.P. on 2 August, 2010

Allahabad High Court
Smt. Chandra Dei vs State Of U.P. on 2 August, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 27190 of 2009

Petitioner :- Smt. Chandra Dei
Respondent :- State Of U.P.
Petitioner Counsel :- Pradeep Kr. Mishra Ii,Manish Chandra
Tiwari,Nrapendra Chaturvedi,R.S.Yadav
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. Co-accused
have been granted bail by this court.

Learned A.G.A. contended that applicant being mother-in-
law was responsible for safe custody of the deceased.She
was subjected to cruel treatment and harassment.

The marriage had taken place eighteen years back and
there is no direct or circumstantial evidence against the
applicant . The applicant is in jail since 3.6.2009

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. Chandra Dei involved in Case Crime
No. 869 of 2009 , under Section302 IPC Police Station
Kopaganj District Mau 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 :- 2.8.2010
Atul kr. sri.