Allahabad High Court High Court

Asharfi vs State Of U.P. on 22 January, 2010

Allahabad High Court
Asharfi vs State Of U.P. on 22 January, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1733 of 2010

Petitioner :- Asharfi
Respondent :- State Of U.P.
Petitioner Counsel :- Apul Misra
Respondent Counsel :- Govt Advocate

Hon'ble Amar Saran,J.

Heard learned counsel for the applicant and learned Additional
Government Advocate.

It is argued by the learned counsel for the applicant that this is a
case of no evidence.

Learned AGA, however, argued that the four witnesses have been
examined and no useful purpose would be served in passing any
order on merits of this case and the trial may be directed to be
concluded at an early date as it is a case of rape and murder of a
four year old girl in which the applicant has been in jail since
22.7.2007.

Having considered the submissions of the parties, I find no good
ground to release the applicant on bail. The bail application is
accordingly rejected.

However, in the circumstances of the case, the trial court is
directed to conclude the trial preferably within three months from
the date of receipt of a certified copy of this order provided the
applicant cooperates with the trial.

Office is directed to send a copy of this order to the court
concerned within a week for compliance.

Order Date :- 22.1.2010

Ishrat