Allahabad High Court High Court

Smt. Manju vs State Of U.P. on 7 July, 2010

Allahabad High Court
Smt. Manju vs State Of U.P. on 7 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17009 of 2010

Petitioner :- Smt. Manju
Respondent :- State Of U.P.
Petitioner Counsel :- A.K. Singh
Respondent Counsel :- Govt. Advocate

Hon'ble B.N. Shukla,J.

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

It is contended by the learned counsel for the applicant that the
allegation of causing injuries has been assigned to Babu Ram but in
the statement of Rajveer and Ramdas it is alleged that the applicant
was involved in committing the murder of the deceased. It is further
contended that the applicant has been falsely implicated in this case.

Learned A.G.A. contended that the applicant was involved in
committing the murder of the deceased.

The allegation of causing injuries has been assigned to co-accused
Babu Ram and on his pointing out knife was recovered which was
used in committing the murder of the deceased. Distinguishing the role
of the applicant to that of Babu Ram co-accused and without
expressing any opinion on the merits of the case, the applicant is
entitled to be released on bail.

Let the applicant Smt. Manju involved in Case Crime No. 22 of
2010 under Sections 147, 148, 149, 302 IPC Police Station Dado,
District Aligarh be released on bail on his furnishing a personal bond
with two sureties each in the like amount to the satisfaction of the court
concerned.

Order Date :- 7.7.2010
SU.