Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 23178 of 2009 Petitioner :- Susheela Respondent :- State Of U.P. Petitioner Counsel :- Mohd. Yusuf Respondent Counsel :- Govt. Advocate Hon'ble Amar Saran,J.
Heard learned counsel for the applicant and the learned A.G.A. for
the State.
It is argued by the learned counsel for the applicant that the
applicant is the mother-in-law of the deceased. It is also argued
that the father-in-law, husband and devar have been granted bail
and in the dying declaration, it is mentioned by the deceased that
while cooking, she accidentally caught fire, but no one tried to
save her.
Per contra, learned A.G.A. opposed the prayer for bail.
In this view of the matter, without expressing any opinion on the
merits of the case, let the applicant Susheela involved in Case
Crime No. 240 of 2009, under section 302 IPC, Police Station
Kotwali, district Saharanpur, 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 :- 11.1.2010
HSM