Allahabad High Court High Court

Smt. Guddi Alias Shakuntala vs State Of U.P. on 4 January, 2010

Allahabad High Court
Smt. Guddi Alias Shakuntala vs State Of U.P. on 4 January, 2010
Court No. - 48

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 33716 of 2008

Petitioner :- Smt. Guddi Alias Shakuntala
Respondent :- State Of U.P.
Petitioner Counsel :- Siddharth Nandan
Respondent Counsel :- Govt. Advocate

Hon'ble Surendra Singh,J.

Heard learned counsel for the applicant as well as learned A.G.A. and
perused the material placed on record.

The applicant is named in the First Information Report and there is a
specific allegation against him. It has been brought to the notice of the
Court by the learned counsel for the applicant that the evidence before
the Trial Court has been concluded and the trial is at the stage of the
arguments. Under these circumstances, it would not be proper to
release the applicant on bail. The prayer for bail is refused and the
application is, therefore, rejected.

However, keeping in view of the aforesaid facts and circumstances of
the case, the trial court is directed to expedite the trial and make an
endeavour to conclude it expeditiously in consonance with the
provisions of Section 309 Cr.P.C. . Both the parties are expected to
cooperate with the proceedings and shall not seek unnecessary
adjournments.

The office is directed to send the order to the District Judge/Trial Court
immediately for the necessary compliance.

Order Date :- 4.1.2010
Mt/