Allahabad High Court High Court

Shamshad @ Kallu And Others vs State Of U.P. on 8 July, 2010

Allahabad High Court
Shamshad @ Kallu And Others vs State Of U.P. on 8 July, 2010
Court No. - 45

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16001 of 2010

Petitioner :- Shamshad @ Kallu And Others
Respondent :- State Of U.P.
Petitioner Counsel :- Ram Lakhan Deobanshi
Respondent Counsel :- Govt. Advocate

Hon'ble S.C. Agarwal,J.

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

Offence is triable by the Court of Magistrate. There is no public
witness of the alleged recovery. There are sufficient grounds for
bail.

In view of the above and without expressing any opinion on the
merits of the case, let the applicants Shamshad alias Kallu, Irshad
alias Dhunna, Shahanshah and Abdul Mazid involved in case
crime no.91 of 2010 under Section 3/5/8 of The Uttar Pradesh
Prevention of Cow Slaughter Act, 1955 pertaining to Police
Station Hathgaon, District Fatehpur be released on bail on each of
them executing a personal bond and furnishing two sureties each
in the like amount to the satisfaction of the Court concerned.
Order Date :- 8.7.2010
ss