Allahabad High Court High Court

Gulab vs State Of U.P. on 23 July, 2010

Allahabad High Court
Gulab vs State Of U.P. on 23 July, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19004 of 2010

Petitioner :- Gulab
Respondent :- State Of U.P.
Petitioner Counsel :- Ahmad Saeed
Respondent Counsel :- Govt. Advocate

Hon'ble Shashi Kant Gupta,J.

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

Learned counsel for the applicants submits that the applicants have been
falsely implicated. It is further submitted by learned counsel for the applicants
that in the present case co accused Iliyas, whose case stands on the same
footing, has been granted bail by this court on 25.05.2010, in Criminal Misc.
Bail Application No. 13447 of 2010 and have claimed parity. This fact has not
been disputed by the learned A.G.A. He further submits that the applicant has
no criminal history and is in Jail since 13.03.2010.

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 Gulab involved in Case Crime No. 160 of 2010, under
Sections 3/5/8 Prevention of Cows Slaughter Act, P.S. Masuri, District
Ghaziabad 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.

(iv)The applicant shall report to the police station concerned in the first week
of each month to show his good conduct and behavior.

In case of breach of any of the above conditions , the court below shall be at
liberty to cancel the bail.

Order Date :- 23.7.2010
Vinay/v.k.updh.