Allahabad High Court High Court

Sabir vs State Of U.P. on 11 January, 2010

Allahabad High Court
Sabir vs State Of U.P. on 11 January, 2010
Court No. - 51
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 931 of 2010
Petitioner :- Sabir
Respondent :- State Of U.P.
Petitioner Counsel :- Deepak Rana
Respondent Counsel :- Govt Advocate
Hon'ble Shashi Kant Gupta,J.

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

It is submitted by learned counsel for the applicant that the applicant is
innocent and has been falsely implicated. It is further submitted that false
recovery of 40 Kg. Cow meat from the joint possession of the aplicant and
three co- accused has been shown against the applicant. There is no public
witness of the incident. It is further submitted that the applicant does not have
any criminal history. The applicant is in Jail since 9-11-2009.
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 Sabir involved in Case crime no. 121/ 442 of 2009 under
section 3/5/8 U.P.Prevention of Cow Slaughters Act, Police Station Saroorpur
district Meerut 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 :- 11.1.2010
IA