Allahabad High Court High Court

Smt. Urmila Devi vs State Of U.P. on 1 July, 2010

Allahabad High Court
Smt. Urmila Devi vs State Of U.P. on 1 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 31430 of 2009

Petitioner :- Smt. Urmila Devi
Respondent :- State Of U.P.
Petitioner Counsel :- Pankaj Bharti,Ramesh Pundir,Smt.Rekha Pundir
Respondent Counsel :- Govt. Advocate,Satyendra Narayan Singh

Hon'ble B.N. Shukla,J.

Heard learned counsel for the applicant, Shri R.K. Srivastava,
learned counsel for the complainant and learned A.G.A. appearing
for the State.

It is contended by the learned counsel for the applicant that co-
accused Ramesh Kumar has been granted bail by this court and
the case of the applicant stands on same footing.

This factual aspect is not disputed by the learned A.G.A.

Co-accused has been granted bail by this court and the case of the
applicant stands on same footing.

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 also entitled to be released on bail on the ground of
parity.

Let the applicant Smt. Urmila Devi involved in Case Crime No.
508 of 2009 , under Sections 304-B, 498-A I.P.C. and section 3/4
of Dowry Prohibition Act Police Station Deoband District
Saharanpur 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 :- 1.7.2010
Aks