Allahabad High Court High Court

Kaushal Rathi vs State Of U.P. on 4 January, 2010

Allahabad High Court
Kaushal Rathi vs State Of U.P. on 4 January, 2010
Court No. - 48

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 31083 of 2008

Petitioner :- Kaushal Rathi
Respondent :- State Of U.P.
Petitioner Counsel :- Anil K. Shukla
Respondent Counsel :- Govt. Advocate.

Hon'ble Surendra Singh,J.

List is revised. None is present to press this application. The incident is
alleged to have taken place on 14.5.07. The applicant is not named in the
F.I.R. His name has surfaced as a participant in the crime from the statement
of co-accused persons before the police. His further complicity is based upon
the recovery of Rs. 2,80,000/- on 9.6.07 from his possession. This is a case of
heavy robbery in the High way coupled with the murder of driver Devendra.
Moreover learned A.G.A. has submit that there is a criminal history to his
credit and he is involved in 16 other criminal cases. The prayer for bail is
therefore refused and the application is rejected.

However the trial court is directed to expedite the trial and make an endeaver
to conclude it expeditiously with the consonance of the provsion of section
309 Cr.P.C. taking into account that the applicant is in jail since 9.6.07. It is
expected that the parties shall co-operate in the trial and shall not seek any
unnecessary adjournment.

The office is directed to transmit a certified copy of this order to the District
Judge/trial court for necessary compliance.

Order Date :- 4.1.2010
GNY