Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 6086 of 2007 Petitioner :- Virendra Singh Respondent :- State Of U.P Petitioner Counsel :- Satish Kumar Tyagi,S.K.Mishra Respondent Counsel :- Govt. Advocate Hon'ble Amar Saran,J.
Heard the learned counsel for the applicant and the learned
Additional Government Advocate for the State.
It is argued by the learned counsel for the applicant that the
applicant has been in jail for 3 1/2 years. The firing is said to have
taken place from a distance of 32 paces. There are not more than
two injuries and five persons were assigned the role of firing.
Learned A.G.A. replied that the distance of of points C and A is
not shown as 32 paces in the site plan. There could be more than
two or three injuries. The applicant could not affirmatively claim
that there were only two injuries. It is a broad day light murder and
F.I.R. was lodged after three hours. The trial must be at the
concluding stages, it is not proper for this Court to give any
opinion at this stage, which may affect the trial either way.
Having considered the submissions of the learned counsel for the
parties, I am not inclined to grant bail to the applicant. The bail
application is rejected.
However, trial is expedited.
Trial Court is directed to conclude the trial preferably within three
months of the filing of the certified copy of this order before it.
Order Date :- 4.2.2010
HSM