Allahabad High Court High Court

Atul Kumar Patel vs State Of U.P. on 28 July, 2010

Allahabad High Court
Atul Kumar Patel vs State Of U.P. on 28 July, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17844 of 2010

Petitioner :- Atul Kumar Patel
Respondent :- State Of U.P.
Petitioner Counsel :- C.P. Misra
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

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

This second bail application has been filed in Case Crime No.217 of
2008 under Section 489-B, 389-C, I.P.C. PS. Civil Lines, District
Allahabad. First bail application was rejected on 281.2010.

Learned counsel for the applicant submitted that on 28.1.2010 when the
first bail application was rejected, the direction was to expedite the trial
but the trial could not be concluded so for and is still pending. The
presence of the witness could not be ensured by the trial court, hence
the applicant is entitled for bail. It is also contended that in the present
case the applicant was falsely implicated.

Learned AGA opposed the prayer of bail on the ground that there was
huge recovery of fake currency note of Rs.78,000/- to the denomination
of Rs.1000/- and Rs.500/-, hence he is not entitled for bail at this stage.
He further contended that the bail order was communicated with delay.

In view of the fact and circumstances of the case However, the trial
court will ensure the presence of the witnesses and conclude the trial as
expeditiously as possible preferable within a period of six months from
the date of production of a certified copy of this order.

With the above observation this application is finally disposed off.

Order Date :- 28.7.2010
Rk