Court No. - 39 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15859 of 2010 Petitioner :- Shiksha Devi Respondent :- State Of U.P. Petitioner Counsel :- S.S. Shah Respondent Counsel :- Govt. Advocate Hon'ble Arvind Kumar Tripathi,J.
Heard learned counsel for the applicant, learned A.G.A. for the State and
perused the record.
Learned counsel for the applicant submitted that the applicant was not
involved in the present case. However on the basis of alleged confessional
statement of the co-accused applicant was falsely implicated. There is no
criminal history against the applicant. Applicant is in jail since 31.1.2010. If
the applicant is released on bail, she will not misuse liberty of bail and will
not repeat such activities and will cooperate with trial.
Considering the aforesaid facts, without observation on merit it is a fit case
for bail. Let the applicant namely Shiksha Devi be released on bail in Case
Crime No. 40 of 2010, under Sections 302, 201 and 120-B I.P.C., P.S.
Parikshitgarh, District Meerut on her furnishing a personal bond with two
sureties each in the like amount to the satisfaction of the Court concerned.
Order Date :- 24.6.2010
Kamlesh Maurya