Allahabad High Court High Court

Smt. Jagwati @ Jaywati vs State Of U.P. on 6 July, 2010

Allahabad High Court
Smt. Jagwati @ Jaywati vs State Of U.P. on 6 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16963 of 2010

Petitioner :- Smt. Jagwati @ Jaywati
Respondent :- State Of U.P.
Petitioner Counsel :- J.P.S Chauhan
Respondent Counsel :- Govt. Advocate

Hon'ble B.N. Shukla,J.

Heard learned counsel for the applicant, learned A.G.A. for the State and
perused the record.

Learned counsel for the applicant has contended that applicant is mother in
law of the deceased and there is general allegation against her. The applicant
is in jail since January, 2010

Learned A.G.A. has contended that the deceased was subjected to cruel
treatment and harassment and there was dowry demand.

Applicant is mother in law and no overt act has been assigned on her part.

Considering the nature of accusation and the severity of punishment in case of
conviction and the nature of supporting evidence, reasonable apprehension of
tampering of the witnesses and prima facie satisfaction of the court in support
of the charge, the applicant is entitled to be released on bail.

Let the applicant Smt. Jagwati alias Jaywati involved in case crime no. 555
of 2009, under section 498A, 304B IPC and 3/4 D.P. Act, P.S. Pilkhuwa,
District Ghaziabad 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 :- 6.7.2010
Masarrat