Allahabad High Court High Court

Amin Uddin And Others vs State Of Up. on 15 June, 2010

Allahabad High Court
Amin Uddin And Others vs State Of Up. on 15 June, 2010
Court No. - 6

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 10749 of 2010

Petitioner :- Amin Uddin And Others
Respondent :- State Of Up.
Petitioner Counsel :- K.Kumar Tripathi
Respondent Counsel :- Govt Advocate

Hon'ble Bala Krishna Narayana,J.

Heard learned counsel for the applicants and the learned AGA.

It has been contended by learned counsel for the applicants that the applicants
have been falsely implicated in the instant case although they are innocent. It
has been next contended that although it is alleged that they were caught red
handed and beef was recovered from them at a public place but there is no
public witness of the recovery which makes the recovery doubtful.

It is next contended that the applicants are in jail since 26.1.2010.

The aforesaid factual position is not disputed by the learned AGA.

Considering the nature of submissions made by learned counsel for the
applicants, this Court is of the view that the applicants are entitled to be
enlarged on bail during the pendency of the trial.

Let the applicants Amin Uddin, Jibrail and Azam @ Bhola involved in case
crime no. 16/2010, under Section 3/5/8 Cow Slaughter Prevention Act and
Section 11 Ung Cruelty to Animal (Prevention) Act, P.S. Jahanabad, District
Fatehpur be released on bail on their executing a personal bond and furnishing
two sureties each in the like amount to the satisfaction of the court concerned
subject to the following conditions:-

1. The applicants shall record their attendance before the concerned C.J.M. on
the 7th day of every month.

2. The applicants shall not tamper with the prosecution evidence.

3. The applicants shall co-operate in the early conclusion of the trial and will
not seek any unnecessary adjournments.

In case of breach of any of the conditions, the trial court will be at liberty to
cancel the bail.

Order Date :- 15.6.2010
AKG/-