Allahabad High Court High Court

Shahazad & Another vs State Of U.P. on 18 June, 2010

Allahabad High Court
Shahazad & Another vs State Of U.P. on 18 June, 2010
Court No. - 5

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15336 of 2010

Petitioner :- Shahazad & Another
Respondent :- State Of U.P.
Petitioner Counsel :- Salman Ahmad
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

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

It is contended by learned counsel for the applicants that the applicants
are having licence of selling the meat. It is alleged that meat of dead
animals has been recovered. The applicants are having no criminal
antecedents. They are in jail since 6.5.2010.
In view of the facts and circumstances of the case and submissions
made by the learned counsel for the applicants and without expressing
any opinion on the merits of the case the applicants are entitled to be
released on bail.

Let the applicants Shahazad and Salman involved in case crime no. 389
of 2010 under Section 273 I.P.C., P.S. Muradnagar, District Ghaziabad
be released on bail on their furnishing a personal bond and two heavy
sureties each in the like amount to the satisfaction of the Court
concerned with the conditions that :-

1. That the applicants shall not tamper with the evidence.

2. That they shall report to the court of C.J.M. concerned in the first
week of each month to show their good conduct and behaviour till
conclusion of the trial.

In case of default of any of the above mentioned conditions, the bail
granted to the applicants shall be deemed cancelled and they shall be
taken into custody forthwith.

Order Date :- 18.6.2010
Su