Allahabad High Court High Court

Sumari Devi vs State Of U.P. on 12 January, 2010

Allahabad High Court
Sumari Devi vs State Of U.P. on 12 January, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 562 of 2010

Petitioner :- Sumari Devi
Respondent :- State Of U.P.
Petitioner Counsel :- Ajit Kr. Singh Solanki
Respondent Counsel :- Govt Advocate

Hon'ble Amar Saran,J.

Heard learned counsel for the applicant and learned Additional
Government Advocate.

It is argued by the learned counsel for the applicant that the
applicant is the mother-in-law and general role has been assigned
to all the accused persons and in an omnibus manner four persons
have been made accused. Father-in-law Jawahar Singh has been
granted bail by an earlier order of this Court dated 13.10.2009. The
case of the applicant is not distinguishable from the case of the
father-in-law Jawahar Singh. The case of the applicant is
distinguishable from the case of the husband.

Per contra, learned AGA argued that the applicant absconded after
the incident and that she has surrendered only in November, 2009.

Having considered the submissions of the parties and without
expressing any opinion on the merits of the case, let the applicant
Sumari Devi, involved in case crime NO. 92 of 2009, under
sections 498-A/304-B/201 IPC and 3/4 of Dowry Prohibition Act,
police station khiri, district Allahabad, be released on bail on her
furnishing a personal bond of heavy amout with two sureties each
in the like amount to the satisfaction of the Court concerned.

Order Date :- 12.1.2010

Ishrat