Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 11169 of 2010 Petitioner :- Smt. Sookhi Respondent :- State Of U.P. Petitioner Counsel :- K. K. Dwivedi 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 wife of the deceased and there is allegation
against all the accused persons that they had inflicted
injuries to the deceased but in the postmortem report four
antemortem injuries have been found and cause of death is
asphyxia as a result of smothering.
Learned A.G.A. contended that applicant and other co-
accused had inflicted the injuries to the deceased and
thereafter dead body was taken to his house and they left
therefrom.
It appears from the F.I.R. and statement of the witnesses
that quarrel had taken place after consuming liquor. There is
allegations against the applicant that she had caught hold
the deceased along with other co-accused.The applicant is
in jail since 18.12.2009.
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 entitled to be released on bail.
Let the applicant Smt. Sookhi involved in Case Crime No.
426 of 2009, under Section 404 IPC Police Station Kotwali
Fatehabad District Agra 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 :- 10.5.2010
Aks