Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20069 of 2010 Petitioner :- Smt. Poonam Singh Respondent :- State Of U.P. Petitioner Counsel :- Ravindra Sharma 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 and
cause of death could not be ascertained and viscera has been preserved. The
applicant is residing separately. The applicant is in jail since 26.5.2010.
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. Separate living has been claimed.
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. Poonam Singh involved in case crime no. 198 of
2010, under section 498A, 304B IPC and 3/4 D.P. Act, P.S. Madnapur,
District Shahjahanpur 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 :- 2.8.2010
Masarrat