Allahabad High Court High Court

Smt. Leelawati vs State Of U.P. on 2 February, 2010

Allahabad High Court
Smt. Leelawati vs State Of U.P. on 2 February, 2010
                                                            Court No. 20

               Criminal Misc. Case No. 707(B) of 2010

              Smt. Leelawati        ...Versus ...   The State
.
Hon'ble Raj Mani Chauhan,J.

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

The accused-applicant Smt. Leelawati is involved and detained in
Case Crime No. 735 of 2009, under Sections 498-A, 304-B I.P.C. and ¾
of the Dowry Prohibition Act, from Police Station Bheera, District
Lakhimpur Kheri and she has applied for bail.

The submission of the learned counsel for the accused applicant is
that the accused applicant is mother-in-law of the deceased who was not
named in the F.I.R. Her name came into light during the investigation.
The co-accused Ram Bilas, who is father-in-law of the deceased, has
already been ordered to be released on bail, vide order dated 2.12.2009,
passed in Criminal Misc. Case No. 8292 (B) of 2009. The rest of the
accused except the husband of the deceased have also been ordered to be
released on bail by the order of learned Sessions Judge. As per
prosecution case, the role of all the accused is similar. Therefore, the
present accused applicant also deserves to be released on bail on the
ground of parity.

Learned A.G.A. opposed the bail application.

Considering the submissions of the learned counsel for the
accused applicant, learned A.G.A. as well as keeping in view the fact
that Ram Bilas who is father-in-law of the deceased has already been
ordered to be released on bail by this Court, without expressing any
opinion on the merit of the case, the accused applicant may also be
released on bail.

Let applicant Smt. Leelawati be released on bail in the aforesaid
case crime number on her furnishing a personal bond with two sureties
each in the like amount to the satisfaction of the court concerned.

02.02.2010
Sanjay/-