Allahabad High Court High Court

Smt. Tehseena vs State Of U.P. on 29 July, 2010

Allahabad High Court
Smt. Tehseena vs State Of U.P. on 29 July, 2010
Court No. - 51
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19704 of 2010
Petitioner :- Smt. Tehseena
Respondent :- State Of U.P.
Petitioner Counsel :- Sunil Kumar Srivastava
Respondent Counsel :- Govt. Advocate
Hon'ble Shashi Kant Gupta,J.

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

Learned counsel for the applicant submits that the applicant is innocent
and has been falsely implicated. He further submits that the applicant
has no criminal history and is in Jail since 25-5-2010.

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 applicant has made out
a case for bail.

Let the applicant Smt. Tehseena involved in Case Crime No. 384 of
2010 under Section 3/5/8 of Cow Slaughter Act and 11 of Animal
Cruelty Act , P.S. Devband, District Saharanpur be released on bail on
his furnishing a personal bond and two sureties each in the like amount
to the satisfaction of the court concerned with the following conditions;

(i)The applicant will not tamper with the evidence during the trial.

(ii) The applicant will not pressurise/ intimidate the prosecution witness.

(iii)The applicant will appear before the trial court on the date fixed.
In case of breach of any of the above conditions , the court below shall be at
liberty to cancel the bail.

Order Date :- 29.7.2010
IA