Citation : 2015 Latest Caselaw 796 ALL
Judgement Date : 1 June, 2015
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 39 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19252 of 2015 Applicant :- Munni Devi Opposite Party :- State Of U.P. Counsel for Applicant :- Dhirendra Kr. Srivastava Counsel for Opposite Party :- Govt. Advocate Hon'ble Ramesh Sinha,J.
Sri Ganesh Mani Tripathi, Advocate has filed power on behalf of the complainant, which is taken on record.
Heard Sri Dhirendra Kumar Srivastava, learned counsel for the applicant, Sri Ganesh Mani Tripathi, learned counsel for the complainant, learned A.G.A. for the State and perused the record.
It has been submitted by learned counsel for the applicant that the applicant has been falsely implicated in the present case. She is mother-in-law of the deceased. He further submitted that the father-in-law of the deceased namely Jhalmal Singh has been granted bail by another Bench of this Court vide order dated 14.5.2015 passed in Criminal Misc. Bail Application No.16654 of 2015. The applicant is in jail since 10.3.2015 and has no criminal history.
Learned AGA opposed the prayer for bail .
Keeping in view the nature of the offence, evidence, complicity of the accused, severity of punishment, submissions of the learned counsel for the parties and without expressing any opinion on merits of the case, I am of the view that the applicant has made out a case for bail.
Let the applicant Munni Devi involved in Case Crime No. 31 of 2015, under Sections 498A, 304B IPC and 3/4 D.P.Act, P.S.-Baburi, District Chandauli be released on bail on furnishing a personal bond and two sureties each in the like amount to the satisfaction of the court concerned with the following conditions which are being imposed in the interest of justice:-
(i) The applicant shall file an undertaking to the effect that he shall not seek any adjournment on the dates fixed for evidence when the witnesses are present in court. In case of default of this condition, it shall be open for the trial court to treat it as abuse of liberty of bail and pass orders in accordance with law.
(ii) The applicant shall remain present before the trial court on each date fixed, either personally or through his counsel. In case of his absence, without sufficient cause, the trial court may proceed against him under Section 229-A of the Indian Penal Code.
(iii) In case, the applicant misuses the liberty of bail during trial and in order to secure his presence proclamation under Section 82 Cr.P.C. is issued and the applicant fails to appear before the court on the date fixed in such proclamation, then, the trial court shall initiate proceedings against him, in accordance with law, under Section 174-A of the Indian Penal Code.
(iv) The applicant shall remain present, in person, before the trial court on the dates fixed for (i) opening of the case, (ii) framing of charge and (iii) recording of statement under Section 313 Cr.P.C. If in the opinion of the trial court absence of the applicant is deliberate or without sufficient cause, then it shall be open for the trial court to treat such default as abuse of liberty of bail and proceed against him in accordance with law.
The case of the applicant is distinguished from the case of the husband of the deceased namely Sunil Kumar.
Order Date :- 1.6.2015
Ashish Pd.
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!