Allahabad High Court High Court

Smt. Pravesh vs State Of U.P. on 16 July, 2010

Allahabad High Court
Smt. Pravesh vs State Of U.P. on 16 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18170 of 2010

Petitioner :- Smt. Pravesh
Respondent :- State Of U.P.
Petitioner Counsel :- Shashi Kant Shukla
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
applicant has been assigned role of catching hold and allegation of
firing has been assigned to co-accused Jaipal and Rahul.

Learned A.G.A. contended that the applicant was involved in the
murder of the deceased along with other co-accused.

The role assigned to the applicant is catching hold of the deceased.
The applicant has no criminal history and is in jail since 28.3.2010.
Distinguishing the case of the applicant to other co-accused Jaipal and
Rahul and without expressing any opinion on the merits of the case,
the applicant is entitled to be released on bail.

Let the applicant Smt. Pravesh involved in Case Crime No. 371 of
2010 under Sections 302 IPC Police Station Adampur , District
J.P.Nagar 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 :- 16.7.2010
SU.