Allahabad High Court High Court

Smt. Asha Devi vs State Of U.P on 12 July, 2010

Allahabad High Court
Smt. Asha Devi vs State Of U.P on 12 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17578 of 2010

Petitioner :- Smt. Asha Devi
Respondent :- State Of U.P
Petitioner Counsel :- P.C. Srivastava
Respondent Counsel :- Govt Advocate

Hon'ble B.N. Shukla,J.

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

Learned counsel for the applicant has contended that the occurrence had
taken place on 12.4.2010 and the FIR has been lodged on 17.5.2010. There is
nothing against the applicant in the FIR. Name of the applicant appeared in
the confessional statement of co-accused and there is allegation of conspiracy
against the applicant. The applicant is in jail since 29.5.2010.

Learned A.G.A. has contended that the applicant had illicit relationship
with the deceased and there is allegation of conspiracy against the applicant.

Considering the role of the applicant and also the fact that there is no other
evidence against the applicant prima facie showing her involvement in the
occurrence, the applicant is entitled to be released on bail.

Let the applicant Smt. Asha Devi involved in case crime no. 736 of 2010,
under section 364, 302, 201, 120B IPC, P.S. Rajabpur, 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 :- 12.7.2010
Masarrat