Allahabad High Court
Asif vs State Of U.P. on 4 February, 2010
Court No. - 43 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 8264 of 2009 Petitioner :- Asif Respondent :- State Of U.P. Petitioner Counsel :- Sanjay Singh,Kapil Tyagi Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicant and the learned A.G.A.
Rejoinder affidavit filed today is taken on record.
Considering the facts and circumstances of the case, the trial court is directed
to conclude the trial within two months from the date of production of a
certified copy of this order, as applicant is in jail since long.
List this case on 9.4.2010 along with report of the trial judge.
Order Date :- 4.2.2010
PKC