Allahabad High Court High Court

Smt.Santosh vs State Of U.P. on 22 July, 2010

Allahabad High Court
Smt.Santosh vs State Of U.P. on 22 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35935 of 2009

Petitioner :- Smt.Santosh
Respondent :- State Of U.P.
Petitioner Counsel :- Preet Pal Singh Rathore
Respondent Counsel :- Govt Advocate,Zafeer Ahmad

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 falsely implicated in this case merely because on
pointing out of the husband of the applicant the dead body was
recovered and there is nothing against the applicant to connect her
with murder of the deceased.

Learned A.G.A. contended that the applicant was involved in
committing the murder of the deceased along with her husband and
dead body was recovered on pointing out of her husband.

The dead body was recovered on the pointing out of husband of the
applicant. The applicant is in jail since 29.9 .2009. Distinguishing her
case to that of her husband and without expressing any opinion on the
merits of the case, the applicant is entitled to be released on bail.

Let the applicant Smt. Santosh involved in Case Crime No. 2031 of
2009 under Sections 364, 302, 201 IPC Police Station Hasanganj,
District J.P. Nagar 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 :- 22.7.2010
SU.