Allahabad High Court High Court

Smt.Karmaita vs State Of U.P. on 21 January, 2010

Allahabad High Court
Smt.Karmaita vs State Of U.P. on 21 January, 2010
Court No. - 20

Case :- BAIL No. - 370 of 2010

Petitioner :- Smt.Karmaita
Respondent :- State Of U.P.
Petitioner Counsel :- P.K. Jaiswal
Respondent Counsel :- Govt.Advocate

Hon'ble Raj Mani Chauhan,J.

Learned A.G.A files counter affidavit, which is taken on record.
Heard learned counsel for the applicant and learned A.G.A. for the State.
The accused-applicant Smt Karmaita is involved in Case Crime No. 628 of
2009, under Sections 304/34 I.P.C., from Police Station Mawai, District
Faizabad.

The submission of learned counsel for the applicant is that the role of present
accused applicant is only of exhortation. The main role of giving brick blows
to the deceased has been assigned to co-accused Bundi. Therefore, present
accused applicant deserves to be released on bail.
Learned A.G.A opposed the bail application.

Considered the submissions of the learned counsel for the applicant and the
learned Additional Government Advocate. Keeping in view the role assigned
by the complainant to the accused applicant, without expressing any opinion
on the merits of the case, applicant may be released on bail.
Let applicant Smt Karmaita be released on bail in aforesaid case crime
number on her furnishing a personal bond with two sureties each in the like
amount to the satisfaction of the court concerned.
Order Date :- 21.1.2010
Renu