Court No. - 7 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15123 of 2010 Petitioner :- Riyazuddin Respondent :- State Of U.P. Petitioner Counsel :- S.S. Shah Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastav,J.
Heard learned counsel for applicant and learned A.G.A. for the
State.
Submission is that 80kgs. of beef is alleged to be recovered from
possession of applicant. Receipt is anenxed as annexure no.3 to the
affidavit filed in support of bail application to substantiate that he
was carrying flesh for supply in wedding. There is no criminal
history of applicant. He is in jail since 17.4.2010.
Taking into consideration facts and circumstances of the case,
without expressing any opinion on merits, bail application is
allowed.
Let applicant Riyazuddin son of Habib involved in case crime
no.190 of 2010 under Sections 3/5/8 of Cow Slaughter Act, Police
Station Jani, District Meerut, be released on bail on his executing a
personal bond and furnishing two sureties each in the like amount
to the satisfaction of the court concerned.
Order Date :- 18.6.2010
rkg