High Court Madhya Pradesh High Court

Smt. Somvati vs The State Of Madhya Pradesh on 7 April, 2015

Madhya Pradesh High Court
Smt. Somvati vs The State Of Madhya Pradesh on 7 April, 2015
                             M.Cr.C.No. 2315/2015


                                        Smt. Somvati vs State of M.P.

07 / 0 4 / 2 0 1 4
                          Shri U.S. Tomar, Advocate for the applicant.
                          Shri     R.   K.   Agarwal,    Panel     Lawyer    for   the
                     respondent /State.

Heard on admission.

Admit.

Case diary is available.

This is the first bail application on behalf of the
applicant under Section 439 of Cr.P.C. The applicant is
in custody since 16.02.2015 in connection with Crime
No.12/2015 registered at Police Station Tighra, District
Gwalior for the offence punishable under Sections 304B,
498A, 201/34 of IPC and section 3/4 of Dowry
Prohibition Act.

It is submitted by learned counsel for the applicant
that the applicant is innocent and has been falsely
implicated in the case. It is further submitted that
applicant is resident of Gwalior. The applicant is in
custody since 16.02.2015 and conclusion of trial would
take considerable time. On the aforesaid grounds, it is
prayed that the applicants be released on bail.

Learned Panel Lawyer for the State vehemently
opposed the application.

Considering the totality of the facts and
circumstances of the case coupled with the material
M.Cr.C.No. 2315/2015

available on record, the application under Section 439 of
Cr.P.C. may be allowed. Consequently, it is hereby
allowed.

It is directed that applicant – Somvati be released on
bail on her furnishing a personal bond in the sum of
Rs.30,000 / – (Rupees Thirty Thousand Only) with one
solvent surety in the like amount to the satisfaction of
the CJM, Gwalior securing her presence before the trial
Court on all the dates of hearing fixed in this regard
during trial.

Certified copy as per rules.

(SUBHASH KAKADE)
JUDGE

neetu