Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1452 of 2010 Petitioner :- Smt. Jahanara @ Boby Respondent :- State Of U.P. Petitioner Counsel :- Shakti Dhar Dube,Neeraj Dube Respondent Counsel :- Govt Advocate Hon'ble Shyam Shankar Tiwari,J.
Heard the learned counsel for the applicant and the learned A.G.A.
for the State and perused the record.
The prayer for bail has been made on behalf of the accused
applicant Jahanara @ Boby in Case Crime No.172 of 2009 under
Sections 498-A, 304-B I.P.C. & 3/4 D.P. Act, P.S. Kotwali,
District Meerut.
As per prosecution story deceased Smt. Rashida was married with
son of applicant on 08.04.2009. The applicant is the mother-in-law
of the deceased Smt. Rashida. It is further alleged that the
applicant and other co-accused persons being not satisfied with
dowry given in the marriage, were demanding one motorcycle and
Rs.40,000/- cash from parents of the deceased. On non fulfillment
of above demand, they caused her death on 10.05.2009 at about 10
p.m. by pushing her from the roof of the house on the ground.
It is contended on behalf of the applicant that the deceased died
due to accident by falling from the roof of the house on the
ground. The in-laws side of the deceased got her admitted in the
hospital where she succumbed to the injuries. It is further
contended that applicant is an old lady.
Considering the facts and circumstances of the case and the
submissions made by the learned counsel for the parties without
expressing any opinion on the merits of the case, the applicant is
entitled to be released on bail. Let the applicant Smt. Jahanara @
Baby involved in Case Crime No.172 of 2009 under Sections 498-
A, 304-B I.P.C. & 3/4 D.P. Act, P.S. Kotwali, District Meerut be
released on bail on his executing a personal bond and furnishing
two sureties each in the like amount to the satisfaction of the court
concerned.
Order Date :- 19.1.2010
AHN