Allahabad High Court High Court

Smt.Chhoti vs State Of U.P. on 29 July, 2010

Allahabad High Court
Smt.Chhoti vs State Of U.P. on 29 July, 2010
Court No. - 28

Case :- BAIL No. - 2248 of 2010

Petitioner :- Smt.Chhoti
Respondent :- State Of U.P.
Petitioner Counsel :- Anil Kumar Awasthi
Respondent Counsel :- Govt.Advocate

Hon'ble Shri Kant Tripathi,J.

Counter affidavit filed on behalf of the State is taken on record.

The present bail application has been filed by the applicant Smt. Chhoti in
case crime no.8 of 2009 under sections 372 and 511 IPC, police station
Mahila Thana, district SItapur.

Heard the learned counsel for the applicant, the learned AGA for the State and
perused the record.

The learned counsel for the applicant submitted that the applicant is a lady
and has been falsely implicated only on account of misunderstanding.

The learned AGA, on the other hand, submitted that the victim of the crime
has given statement against the applicant under section 164 CrPC and has
levelled the charge that the applicant and co-accused paid Rs. 50/- to her
father for purchasing liquor and thereafter they tried to sell her for Rs.
30,000/-.

Keeping in view the facts and circumstances of the case, gravity of the crime,
complicity of the applicant and the nature of evidence, I do not consider it
proper to release the applicant on bail.

The bail application is, therefore, rejected.

Order Date :- 29.7.2010

RKSh