Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17965 of 2010 Petitioner :- Smt. Nanhi Devi Respondent :- State Of U.P. Petitioner Counsel :- O.P. Katiyar 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 was not named in the FIR and there is nothing against the
applicant to connect with the murder of the deceased.
Learned A.G.A. contended that the applicant had illicit relationship
with the deceased and thereafter the deceased was murdered by the
applicant along with her husband and on pointing out by the husband
of the applicant weapon used in committing murder of the deceased
was recovered along with blood stains.
Perused the statement of the witnesses. So far as the applicant is
concerned, she is a woman. Distinguishing her case to that of her
husband and without expressing any opinion on the merits of the case,
the applicant is entitled to be released on bail.
Let the applicant Smt. Nanhi Devi involved in Case Crime No. 43
of 2010 under Sections 302, 201 IPC Police Station Indergarh,
District Kannauj 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 :- 15.7.2010
SU.