Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 801 of 2010 Petitioner :- Smt. Vimla Devi Respondent :- State Of U.P. Petitioner Counsel :- A. P. Tewari,S. S. Tripathi 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 her.
Learned A.G.A. contended that deceased was subject to cruel
treatment and harassment.There was dowry demand.
The applicant is mother-in-law. No overtact has been assigned to
the applicant.
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. Vimla Devi involved in Case Crime No.
864 of 2009 , under Sections 498-A, 304-B, 201 IPC and section
3/4 of Dowry Prohibition Act Police Station Pipraich District
Gorakhpur 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 :- 1.7.2010
Aks