Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20518 of 2010 Petitioner :- Mohd. Saddan Respondent :- State Of U.P. Petitioner Counsel :- Manvendra Singh 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 has been falsely
implicated. It is further submitted by learned counsel for the applicant that in
the present case co accused Noor Uddin, Mohd. Rafeeq and Madar Bux,
whose case stand on the same footing, have been granted bail by this court on
02.08.2010, in Criminal Misc. Bail Application No. 14109 of 2010 and has
claimed parity. This fact has not been disputed by the learned A.G.A. He
further submits that the applicant is in Jail since 11.04.2010.
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 Mohd. Saddan involved in Case Crime No. 131 of 2010,
under Sections 3/5/8 of U.P. Prevention of Cow Slaughter Act, 7 Criminal
Law Amendment Act, 295A, 153A IPC and 4/25 Arms Act, P.S. Kotwali,
District Fatehpur 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 :- 5.8.2010
Vinay/v.k.updh.