Allahabad High Court High Court

Rubi & Another vs State Of U.P. on 27 July, 2010

Allahabad High Court
Rubi & Another vs State Of U.P. on 27 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 12552 of 2010

Petitioner :- Rubi & Another
Respondent :- State Of U.P.
Petitioner Counsel :- Chandra Shekhar Kushwaha
Respondent Counsel :- Govt Advocate

Hon'ble B.N. Shukla,J.

Counter affidavit filed by V.K. Gupta is taken on record.

Heard learned counsel for the applicants and learned A.G.A. appearing for the
State.

It is contended by the learned counsel for the applicant that the applicants are
Nand of the deceased. There is general allegation against them and they have
been falsely implicated in this case. No overtact has been assigned to them.

Learned A.G.A. contended that the applicants along with co-accused were
involved in committing the murder of the deceased.

Applicant is Nand of the deceased. No overtact has been assigned to them.
Father-in-law and mother-in-law have already been allowed bail by this
Court.

Considering the facts and circumstances of the case and submissions made by
the learned counsel for the applicants and without expressing any opinion on
the merits of the case, the applicants are entitled to be released on bail.

Let the applicants Rubi and Babi involved in Case Crime No. 63 of 2010
under Sections 498-A, 304-B IPC & Section 3/4 D.P.Act, Police
Station Mandi Dhanaura , 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 :- 27.7.2010
SU.