Allahabad High Court High Court

Smt. Sukhrajee Devi vs State Of U.P. on 2 July, 2010

Allahabad High Court
Smt. Sukhrajee Devi vs State Of U.P. on 2 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 11942 of 2010

Petitioner :- Smt. Sukhrajee Devi
Respondent :- State Of U.P.
Petitioner Counsel :- Samimul Hasnain,G.B. Singh
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 and grand mother in law has already been allowed bail by this
court and there is general allegation against the applicant. The applicant is in
jail since 1.10.2009.

Learned A.G.A. has contended that the deceased was subjected to cruel
treatment and harassment and there was dowry demand and this is a brutal
murder case as it is clear from the post mortem report.

The applicant is mother in law and no overt act has been assigned on her
part. The co-accused Smt. Piyari Devi grand mother in law has already been
allowed bail.

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. Sukhrajee Devi involved in case crime no. 525 of
2009, under section 498A, 304B, 201 IPC and 3/4 D.P. Act, P.S. Soraon,
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 :- 2.7.2010
Masarrat