Allahabad High Court High Court

Smt. Rani Devi vs State Of U.P on 8 July, 2010

Allahabad High Court
Smt. Rani Devi vs State Of U.P on 8 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17506 of 2010

Petitioner :- Smt. Rani Devi
Respondent :- State Of U.P
Petitioner Counsel :- Dharmendra Pal
Respondent Counsel :- Govt Advocate

Hon'ble B.N. Shukla,J.

Heard learned counsel for the applicant, learned AGA appearing for the State
and perused the record.

It is contended by learned counsel for the applicant that applicant is mother-
in-law and there is general allegation against her. She was not named in the
FIR.

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

Applicant is mother-in-law and no overt act has been assigned on the part of
the applicant. She is in jail since 01.07.2009.

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 also entitled to be released on bail.
Let the applicant Smt. Rani Devi involved in Case Crime No. 200/2009, u/s
498-A, 304-B IPC and 3/4 D.P. Act, P.S. Thariyaon, District Fatehpur 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 :- 9.7.2010
Sushma