Allahabad High Court High Court

Smt. Sangeeta Devi vs State Of U.P. on 20 July, 2010

Allahabad High Court
Smt. Sangeeta Devi vs State Of U.P. on 20 July, 2010
Court No. - 43

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16911 of 2010

Petitioner :- Smt. Sangeeta Devi
Respondent :- State Of U.P.
Petitioner Counsel :- Deepak Dubey
Respondent Counsel :- Govt Advocate

Hon'ble Ravindra Singh,J.

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

It is contended by learned counsel for the applicant that applicant is woman.
A child has born in the jail who is now aged about one month. The allegation
against the applicant is that she got executed the forged sale deed by way of
impersonation. The applicant is in jail since 5.5.2010.

In view of the facts, circumstances of the case, 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. Sangeeta Devi involved in case crime no. 168 of 2010
under Sections 419, 420 I.P.C., P.S. Pipri District Kaushambi be released on
bail on her furnishing a personal bond and two heavy sureties each in the like
amount to the satisfaction of the Court concerned with the following
conditions:

1. that she will not temper with the evidence and

2. she shall report to the court of C.J.M. concerned in the first week of
each month to show her good conduct and behaviour till conclusion of
the trial.

In default, the bail granted to the applicant shall be deemed cancelled
and she shall be taken in to custody forthwith.

Order Date :- 20.7.2010
RPD