Allahabad High Court High Court

Smt. Pushpa Devi vs State Of U.P. on 2 April, 2010

Allahabad High Court
Smt. Pushpa Devi vs State Of U.P. on 2 April, 2010
Court No. - 47
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 7607 of 2010
Petitioner :- Smt. Pushpa Devi
Respondent :- State Of U.P.
Petitioner Counsel :- Arunesh Singh
Respondent Counsel :- Govt Advocate
Hon'ble Surendra Singh,J.

Applicant-Smt. Pushpa Devi seeks bail in Case Crime No. 1098 of 2009
under Sections 498-A, 304-B IPC and 3/4 D.P. Act, Police Station New Agra,
District Agra.

Heard learned counsel for the applicant as well as learned AGA for the State
and perused the material placed on record.

It is argued by the learned counsel for the applicant that the applicant is an
unfortunate mother-in-law of the deceased Smt. Mamta @ Meera and
similarly situated co-accused Banwari Lal (father-in-law of the deceased) has
been granted bail by this Court on 30.3.2010 vide Criminal Misc. Bail
Application Nos. 6956 of 2010. He next argued that the applicant being in jail
since 3.12.2009, having no criminal history to her credit, deserves to be
released on bail at this stage.

The bail is, however, opposed by the learned A.G.A.

The points pertaining to nature of accusation, severity of punishment,
reasonable apprehension of tampering the witnesses, prima facie, satisfaction
regarding proposed evidence and genuineness of the prosecution case were
duly considered.

Considering the totality of circumstances of the case, I consider it a fit case to
enlarge the applicant on bail.

Without expressing any opinion on the merits of the case, let the applicant-
Smt. Pushpa Devi involved in aforesaid crime be released on bail on her
furnishing a personal bond and two sureties each in the like amount to the
satisfaction of the court concerned.

Order Date :- 2.4.2010
Manoj