Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18171 of 2010 Petitioner :- Smt. Rajpati Devi Respondent :- State Of U.P. Petitioner Counsel :- Abrar Ahmad Siddiqui 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 is
mother-in-law of the deceased. There is general allegation against her and she
has been falsely implicated in this case. No overtact has been assigned to her.
Learned A.G.A. contended that the applicant along with co-accused was
involved in committing the murder of the deceased.
Applicant is mother-in-law of the deceased. No overtact has been assigned to
her.
Considering the facts and circumstances of the case and submissions made by
the learned counsel for the applicant and without expressing any opinion on
the merits of the case, the applicant is entitled to be released on bail.
Let the applicant Smt. Rajpati Devi involved in Case Crime No. 75 of
2010 under Sections 498-A, 304-B IPC & Section 3/4 D.P.Act, Police
Station Handiya , District Allahabad be released on bail on her 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.