Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19061 of 2010 Petitioner :- Smt. Somwati Respondent :- State Of U.P. Petitioner Counsel :- Piyush Dubey Respondent Counsel :- Govt. Advocate Hon'ble B.N. Shukla,J.
Heard learned counsel for the applicant and learned A.G.A.
appearing for the State.
It is contended by the learned counsel for the applicant that
applicant is mother-in-law of the deceased. There is general
allegation against the applicant.
Learned A.G.A. contended that applicant being mother-in-
law was responsible for safe custody of the deceased. There
was dowry demand.
No overtact has been assigned to the applicant. The
applicant is in jail since 6.5.2010.
Considering the facts and circumstances of the case and
submissions made by the learned counsel for the applicant
and without expressing any opinion on the merits of the
case, the applicant is entitled to be released on bail.
Let the applicant Smt. Somwati involved in Case Crime No.
12 of 2010, under Sections 498-A, 304-B IPC and section
3/4 of Dowry Prohibition Act Police Station Dauki District
Agra 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 :- 23.7.2010
Atul kr. sri.