Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19880 of 2010 Petitioner :- Smt. Samantra Respondent :- State Of U.P. Petitioner Counsel :- M.B.Mathur Respondent Counsel :- Govt.Advocate Hon'ble B.N. Shukla,J.
Heard learned counsel for the applicant and learned A.G.A. appearing for the
State.
It is contended by the learned counsel for the applicant that the applicant is
mother-in-law of the deceased. There is general allegation against her and she
has been falsely implicated in this case. No overtact has been assigned to her.
Learned A.G.A. contended that the applicant along with co-accused was
involved in committing the murder of the deceased.
Applicant is mother-in-law of the deceased. No overtact has been assigned to
her.
Considering the facts and circumstances of the case and submissions made by
the learned counsel for the applicant and without expressing any opinion on
the merits of the case, the applicant is entitled to be released on bail.
Let the applicant Smt. Samantra involved in Case Crime No. 437 of 2010, ST
No. 288 of 2010 under Sections 498-A, 304-B IPC & Section 3/4 D.P.Act,
Police Station Hasanpur, District J.P.Nagar 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 :- 30.7.2010
SU.