Court No. - 28 Case :- BAIL No. - 5363 of 2010 Petitioner :- Mohd. Naleem & Another Respondent :- State Of U.P. Petitioner Counsel :- Firoz Ahmad Khan Respondent Counsel :- Govt. Advocate Hon'ble Shri Kant Tripathi,J.
Heard the learned counsel for the applicants and the learned AGA and
perused the record.
The learned counsel for the applicants submitted that the applicant was neither
arrested on the spot nor any recovery has been found on his possession. Co-
accused Navi Ahmad and Dilshad have already been released on bail. It was
also submitted that the applicant has been falsely implicated by the police.
There does not appear to be any reasonable ground to believe that the
applicants will temper with the witnesses or abscond, if released on bail.
Keeping in view the nature of the offence, evidence, complicity of the
accused, the severity of the punishment and submissions of the learned
counsel for the applicants and the learned AGA, I am of the view that the
applicants has made out a case for bail.
Let the applicants Mohd. Haleem and Mohd. Mustaqueem involved in case
crime No. 342 of 2010 under sections 3/5/8 of the Prevention of Cow
Slaughter Act and section 11 of the Animal Cruelty Act and section 7 of the
Criminal Law Amendment Act, P.S. Raunahi, District Faizabad 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.
Order Date :- 20.7.2010
MTA