Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 9, Cited by 1]

Allahabad High Court

Smt. Beena @ Rani vs State Of U.P. on 22 August, 2019

Author: Rajul Bhargava

Bench: Rajul Bhargava





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 66
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 32843 of 2019
 

 
Applicant :- Smt. Beena @ Rani
 
Opposite Party :- State Of U.P.
 
Counsel for Applicant :- Rama Shankar Mishra
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Rajul Bhargava,J.
 

Heard learned counsel for the applicant as well as learned A.G.A. appearing for the State and perused the averments made in the first information report and rejection order.

Submission of the learned counsel for the applicant is that the first informant has falsely implicated the applicant in the present case who is her sister-in-law (Jethani). It is argued that the husband of the first informant has already instituted a suit under Section 13 of Hindu Marriage Act for divorce. The allegations of demand of dowry and consequent torture against the applicant are absolutely false and frivolous. The applicant has no other reported criminal antecedent.

Learned A.G.A. opposed the prayer for bail.

Without expressing any opinion on the merits of the case, considering the nature of accusation and the fact that she has no criminal antecedents, the applicant is entitled to be released on anticipatory bail in this case.

In the event of arrest of the applicant- Smt. Beena @ Rani involved in Case Crime No. 30 of 2019, under Sections 498-A, 323, 504, 506, 376 I.P.C. and Section 3/4 of D.P. Act, Police Station- Mahila Thana, District- Bulandshahar, she shall be released on anticipatory bail till the submission of police report, if any, under section 173 (2) Cr.P.C. before the competent Court on her furnishing a personal bond of Rs. 25,000/- with two sureties each in the like amount to the satisfaction of the Station House Officer of the police station concerned with the following conditions:-

(i) the applicant shall make herself available for interrogation by a police officer as and when required;
(ii) the applicant shall not directly or indirectly, make any inducement, threat or promise to any person acquainted with the facts of the case so as to dissuade him from disclosing such facts to the Court or to any police officer;
(iii) the applicant shall not leave India without the previous permission of the Court and if she has passport the same shall be deposited by her before the S.S.P./S.P. concerned.

In default of any of the conditions, the Investigating Officer is at liberty to file appropriate application for cancellation of anticipatory bail granted to the applicant.

The Investigating Officer is directed to conclude the investigation of the present case in accordance with law expeditiously preferably within a period of three months from the date of production of a certified copy of this order independently without being prejudice by any observation made by this Court while considering and deciding the present anticipatory bail application of the applicant.

The applicant is directed to produce a certified copy of this order before the S.S.P./S.P. concerned within ten days from today, who shall ensure the compliance of present order.

The present Criminal Misc. Anticipatory Bail Application is, accordingly, allowed.

Order Date :- 22.8.2019 Vikas