Court No. - 52 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 23630 of 2009 Petitioner :- Smt. Geeta Respondent :- State Of U.P. Petitioner Counsel :- Awadh Sharma Respondent Counsel :- Govt. Advocate Hon'ble Arvind Kumar Tripathi,J.
Heard learned counsel for the applicant and learned AGA and perused the
record.
Counsel for the applicant submitted that the applicant has been falsely
implicated regarding kidnapping and murder of her own husband, though,
there is no direct evidence, merely on the basis of suspicion she has been
falsely implicated in the present case. There is a three months old daughter
along with the applicant inside the jail, however, the applicant is in jail since
09.07.2009.
In view of the aforesaid fact without observation on merit, let the applicant
Smt. Gita be released on bail on her furnishing personal bail bond and two
sureties of the like amount to the satisfaction of the Court concerned in Case
Crime No. 505 of 2009, under Section 364 I.P.C. , Police Station –
Modinagar, District- Ghaziabad.
Order Date :- 3.2.2010
Naresh/