Court No. - 52 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15282 of 2010 Petitioner :- Smt. Urmila & Another Respondent :- State Of U.P. Petitioner Counsel :- R.S. Shukla Respondent Counsel :- Govt. Advocate Hon'ble Arvind Kumar Tripathi,J.
Heard learned counsel for the applicants, learned A.G.A. for the
State and perused the record.
Learned counsel for the applicants contended that in fact the
prosecutrix herself went along with the co-accused Ismail
according to her own statement recorded under Section 161
Cr.P.C. However the applicants were falsely implicated in the
present case with the allegation that they have assisted the co-
accused Ismail. Subsequently it appears that under the pressure of
family members, allegation of kidnapping and rape against co-
accused Ismail have been made. The applicants are ladies and in
jail since 26.4.2010.
Considering the submission of learned counsel for the parties,
without observation on merit it is a fit case for bail. Let the
applicants namely,Smt. Urmila and Indra Kali be released on
bail in Case Crime No. 49 of 2010 under Sections 363, 366, 376,
342, 120B IPC, P.S. Shankergarh, District Allahabad on their
furnishing a personal bond with two sureties each in the like
amount to the satisfaction of the Court concerned.
Order Date :- 9.7.2010
prabhat