Allahabad High Court High Court

Smt. Sunita Singh And Others vs State Of U.P. on 7 July, 2010

Allahabad High Court
Smt. Sunita Singh And Others vs State Of U.P. on 7 July, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17141 of 2010

Petitioner :- Smt. Sunita Singh And Others
Respondent :- State Of U.P.
Petitioner Counsel :- Amit Saxena
Respondent Counsel :- Govt Advocate

Hon'ble Shashi Kant Gupta,J.

Heard learned counsel for the applicants, learned A.G.A. and perused the
record.

It is submitted by the learned counsel for the applicants that the applicants are
innocent and have been falsely implicated. He further submits that the main
accused is Vijay Bahadur Singh and the applicants have been implicated in
this case merely because they are the relatives of the main accused. They
have no concern with the alleged offence. He further submits that it is purely
a dispute of civil nature which has been, maliciously, dragged into criminal
Court. He further submits that in Writ Petition No. 11340 of 2010 (Vijay
Bahadur Singh and others Vs. State of UP and others) filed by Vijay Bahadur
Singh and others, a division Bench of this Court by order dated 30.6.2010 had
stayed their arrest. The applicants have no criminal history and are in jail
since 21.5.2010.

Keeping in view the nature of the offence, evidence, complicity of the
accused, severity of punishment and submissions of the learned counsel for
the parties, I am of the view that the applicants have made out a case for bail.

Let the applicants Smt. Sunita Singh, Smt. Ranjana Singh, Arvind Singh &
Amit Singh involved in Case Crime No. 748 of 2010 under Sections 419, 420,
406 I.P.C., Police Station Line Bazar, District Jaunpur be released on bail on
their furnishing a personal bond and two sureties each in the like amount to
the satisfaction of the court concerned.

Order Date :- 7.7.2010
vinay