Allahabad High Court High Court

Smt. Savitri Devi vs State Of U.P. on 14 July, 2010

Allahabad High Court
Smt. Savitri Devi vs State Of U.P. on 14 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17934 of 2010

Petitioner :- Smt. Savitri Devi
Respondent :- State Of U.P.
Petitioner Counsel :- Chandra Prakash Mishra
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. Distinguishing her case to the husband of the deceased and without
expressing any opinion on the merits of the case, the applicant is entitled to be
released on bail.

Let the applicant Smt. Savitri Devi involved in Case Crime No. 199 of
2010 under Sections 498-A, 304-B, 201 IPC & Section 3/4 D.P.Act, Police
Station Kaptanganj , District Kushinagar 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 :- 14.7.2010
SU.