Allahabad High Court High Court

Smt. Kaushalya vs State Of U.P. on 18 June, 2010

Allahabad High Court
Smt. Kaushalya vs State Of U.P. on 18 June, 2010
Court No. - 7

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15189 of 2010

Petitioner :- Smt. Kaushalya
Respondent :- State Of U.P.
Petitioner Counsel :- Surendra Kumar
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastava,J.

Heard learned counsel for the applicant, learned A.G.A. and perused the
record.

The submission is that the co-accused Smt. Mahngi Devi was allowed bail by
this Court on 27.5.2010 in Criminal Misc. Bail Application No. 13377 of
2010. Role of the present applicant is also identical to that of the co-accused
who has been granted bail. The applicant is in jail since 20.1.2010.

Taking into consideration the facts and circumstances of the case, without
expressing any opinion on merits and on the ground of parity, bail application
is allowed.

Let the applicant Smt. Kaushalya son of Khalik Khan, involved in Case
Crime No. 31 of 2010, under Sections 302, 352, 504 I.P.C., P.S. Madhuban,
District Mau, be released on bail on executing a personal bond and furnishing
two sureties each in the like amount to the satisfaction of the court concerned.

Order Date :- 18.6.2010
vinay