Allahabad High Court High Court

Smt. Sushila Shakeela vs State Of U.P. on 12 July, 2010

Allahabad High Court
Smt. Sushila Shakeela vs State Of U.P. on 12 July, 2010
Court No. - 54

Case :- CRIMINAL APPEAL No. - 5199 of 2009

Petitioner :- Smt. Sushila Shakeela
Respondent :- State Of U.P.
Petitioner Counsel :- Dharmendra Singhal,P.C.Joshi
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the appellant and the learned A.G.A.
The allegation against the lady is that she is indulging in human trafficking
and selling the girls, who are raped and assaulted. It was because of this
reason, the bail prayer of the applicant was rejected by this Bench on
21.5.2010. However, now a parole application has been filed for the reason
that the daughter Naseem Bano is going to contract marriage on 30.7.2010.
On such fact, parole has been prayed for.

Learned AGA does not have any serious objection on parole.

Let the appellant Smt. Sushila Shakeela involved in S.T. No. 434/2006, under
Section 372 I.P.C., P.S. Kotwali, District Pilibhit be released on short term
parole starting from 17th July, 2010 on her furnishing a personal bond of Rs.
1 lac and two solvent sureties each in the like amount to the satisfaction of
Court concerned.

Both the sureties will be her near kith and kins. Her parole will lapse on
6.8.2010, on which date appellant is directed to surrender.
This matter will come up on 13.8.2010.

On next date, learned counsel for the appellant is directed to file the surrender
certificate of the appellant on an affidavit.

Order Date :- 12.7.2010
AKG/-