Friday, 17, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Kalawati vs State Of U.P.
2011 Latest Caselaw 3347 ALL

Citation : 2011 Latest Caselaw 3347 ALL
Judgement Date : 1 August, 2011

Allahabad High Court
Smt. Kalawati vs State Of U.P. on 1 August, 2011
Bench: Shri Kant Tripathi



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 43
 

 
Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 4386 of 2011
 

 
Petitioner :- Smt. Kalawati
 
Respondent :- State Of U.P.
 
Petitioner Counsel :- Manvendra Singh
 
Respondent Counsel :- Govt. Advocate
 

 
Hon'ble Shri Kant Tripathi,J.

Heard learned counsel for the appellant and learned AGA and perused the impugned judgement rendered by the learned Additional Sessions Judge, Court No. 6, Fatehpur in Sessions Trial No. 373  of 2002.

Admit. Summon lower court record. 

Learned counsel for the appellant submitted that  the appellant is the great grand mother of the husband of the deceased and is quite old lady, therefore, her detention in custody would not be proper. It was next submitted that according to the materials on record the main complicity was of the husband and father in law and the appellant had no role to play. General allegation of demand of dowry and harassment has been made against the appellant and the other accused. It was further submitted that the appellant was on bail during the trial and never abused the same. The maximum sentence imposed on the appellant is of seven years under section 307 IPC. It was further contended that in case the appellant is not released on bail, the appeal would,  in due course, become infructuous as there is no hope of an early hearing of the appeal due to heavy dockets.

In my opinion, prima facie, the aforesaid submissions of the learned counsel for the appellant have substance, therefore, it is just and expedient to exercise the discretion in favour of the appellant.

Keeping in view the nature of offence, evidence, complicity of the accused, the severity of punishment and submissions of the learned counsel for the appellant and the learned AGA, I am of the view that the appellant has made out a case for bail.

Let the appellant Smt. Kalawati involved in the aforesaid session trial  be released on bail  during the pendency of the appeal on her furnishing a personal bond and two sureties each in the like amount to the satisfaction of the court concerned.

The realisation of half of the fine shall remain stayed during pendency of the appeal, provided the appellant deposits half of the fine within one month.

On acceptance of bail bonds and personal bonds, the lower court shall transmit photo state copies thereof to this Court for being kept on the record of this appeal.

Let the paper books be prepared.

List the appeal for hearing in due course

Order Date :- 1.8.2011

shailesh

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter