Allahabad High Court High Court

Smt. Meena Mishra @ Chhuttan vs State Of U.P. on 22 July, 2010

Allahabad High Court
Smt. Meena Mishra @ Chhuttan vs State Of U.P. on 22 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18797 of 2010

Petitioner :- Smt. Meena Mishra @ Chhuttan
Respondent :- State Of U.P.
Petitioner Counsel :- Akhilesh Srivastava
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 the applicant is mother
in law of the deceased and there is general allegation against her. The
applicant is in jail since 6.5.2010.

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

The applicant is mother in law of the deceased 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. Meena Mishra alias Chhuttan involved in case crime
no. 107 of 2010, under section 304B, 498A IPC and 3/4 D.P. Act, P.S.
Tharwai, District Allahabad 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 :- 22.7.2010
Masarrat