Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Urmila Devi vs State Of U.P.
2016 Latest Caselaw 1813 ALL

Citation : 2016 Latest Caselaw 1813 ALL
Judgement Date : 25 April, 2016

Allahabad High Court
Urmila Devi vs State Of U.P. on 25 April, 2016
Bench: Bachchoo Lal



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 54
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 12730 of 2016
 

 
Applicant :- Urmila Devi
 
Opposite Party :- State Of U.P.
 
Counsel for Applicant :- Rajeev Kumar Saxena
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Bachchoo Lal,J.

Heard learned Counsel for the applicant, learned  A.G.A. and perused the record.

Learned counsel for the applicant submits that the applicant is mother-in-law of the deceased. There was no dispute of demand of dowry. The applicant has not harassed and tortured to the deceased. There is general allegation against the applicant. No specific role has been assigned to her. It has further been submitted that in post-mortem report the cause of death of the deceased could not be ascertained, therefore, viscera was preserved. In viscera report aluminium phosphate (poison) has been found to the deceased. It has further been submitted that the applicant has not administered poison to the deceased. In first information report it has been mentioned that Shalini grand-daughter of complainant was also present with the deceased but the statement of Shalini has not been recorded by Investigating Officer and her name has also not been shown as witness in the charge-sheet. It has further been submitted that false allegation has been made against the applicant. The applicant has no concern with the alleged incident. The co-accused Ram Lakhan (father-in-law of the deceased) has already been granted bail by another Bench of this Court vide order dated 01.02.2016, therefore, the applicant is also entitled for bail. There is no criminal history of the applicant and she is in jail since 04.03.2016.

Per contra, learned A.G.A. opposed the prayer for bail.

Having given my thoughtful consideration to the submission of the learned counsel for the parties, without expressing any opinion on the merits of the case, I am of the opinion that it is a fit case for bail.

Let the applicant Urmila Devi involved in Case Crime No.707 of 2014, Under Sections 498-A, 304-B I.P.C. and 3/4 D.P. Act, Police Station Kotwali Auraiya, District Auraiya, be released on bail on her furnishing a personal bond and two sureties each in the like amount to the satisfaction of the Court concerned with the following conditions:

1.   The applicant will not tamper with the evidence. 

2.   The applicant will not pressurize/intimidate the prosecution witnesses and will cooperate with the trial.

3.   The applicant will appear on each and every date fixed by the trial court unless personal appearance is exempted by the court concerned.

In case of breach of any conditions mentioned above, the trial court shall be at liberty to  cancel the bail of the applicant.

Order Date :- 25.4.2016

Jitendra

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter