Allahabad High Court High Court

Smt. Parvesh @ Pratibha vs State Of U.P. on 2 July, 2010

Allahabad High Court
Smt. Parvesh @ Pratibha vs State Of U.P. on 2 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18114 of 2009

Petitioner :- Smt. Parvesh @ Pratibha
Respondent :- State Of U.P.
Petitioner Counsel :- Rajeev Sisodia,Atul Sisodia,Shamsher Singh
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
accused, against whom role of catching hold was assigned, has
already been granted bail and main assailant is co-accused
Sonu.Applicant has been falsely implicated in this case and no role
has been assigned against her.

Learned A.G.A. contended that applicant had conspired with co-
accused and she was present at the spot when the occurrence had
taken place.

The applicant is in jail since 9.3.2009. She has a child in her lap

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. Pravesh alias Pratibha involved in Case
Crime No. 239 of 2009 , under Sections 302, 120-B IPC Police
Station Vijay Nagar District Ghaziabad 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 :- 2.7.2010
Aks