Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 12815 of 2010 Petitioner :- Smt. Rajwati Respondent :- State Of U.P. Petitioner Counsel :- Satyendra Narayan Singh,Anil Kumar Shukla Respondent Counsel :- Govt Advocate Hon'ble B.N. Shukla,J.
Heard learned counsel for the applicant and learned AGA
appearing for the State.
It is contended by the learned counsel for the applicant that on the
basis of suspicion, the applicant has been named in the FIR and
after about one month the investigating officer has recorded the
statement of Smt. Usha, in which she has made allegation against
the applicant that she has seen the applicant going in the house.
Learned AGA contended that the there is motive on part of the
applicant because the deceased who was father-in-law has not
given share in the landed property to the applicant.
The case is based on suspicion against the applicant. The
informant is Devar of the applicant. There is no recovery of
incriminating article from the possession of applicant. The
applicant is in jail since 20.02.2010.
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. Rajwati, involved in case crime no. 52 of
2010, under section 302 IPC, P.S. Hathras, District Hathras, 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 :- 16.7.2010
Sazia