Court No. - 43 Case :- CRIMINAL APPEAL No. - 3495 of 2010 Petitioner :- Smt. Maya Devi & Another Respondent :- State Of U.P. Petitioner Counsel :- Balendra Pratap Singh,Kamal Krishna Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the appellants, learned A.G.A. and perused the
lower court record.
It is contended by learned counsel for the appellants that appellant no.1 is
mother-in-law of the deceased and appellant no. 2 is the husband of the
deceased. According to the post mortem examination report, the deceased has
not sustained any ante-mortem injury, the cause of death could not be
ascertained, hence viscera was preserved. According the the viscera report
dated 25.8.98, no poison was found in the viscera, the death of the deceased
was natural, it was not unnatural. The appellants were on bail during the
pendency of the trial, they have not misused the liberty of bail.
Let the appellants Smt. Maya Devi and Dinesh Singh convicted in S.T. No. 87
of 2000 arising out of case crime No. 185 of 1998, under Sections 498A, 304-
B I.P.C. and 3/4 D.P.Act, Police Station Bisalpur, District Pilibhit be
released on bail on their furnishing a personal bond and two heavy sureties
each in the like amount to the satisfaction of the Court concerned.
The realization of fine shall remain stayed during the pendency of the appeal.
Order Date :- 7.7.2010
Su