Allahabad High Court High Court

Boby Alias Ravikant Sharma vs State Of U.P. on 1 April, 1999

Allahabad High Court
Boby Alias Ravikant Sharma vs State Of U.P. on 1 April, 1999
Equivalent citations: 1999 CriLJ 2758
Author: M Singhal
Bench: M Singhal

ORDER

M.L. Singhal, J.

1. Heard learned counsel for the accused applicant. The accused applicant Boby alias Ravikant has applied for bail under Section 302/ 120B of the IPC. Heard learned A.G.A. for the state.

2. The right to a speedy trial implicit in Article 211 of the Constitution of India. The accused applicant is in jail since August, 1997. The copy of the order sheet of the case filed by the learned counsel for the accused applicant shows that not a single witness has yet been examined on be-half of the prosecution and next date fixed in the case is 3rd July, 1999.

3. The accused applicant Boby alias Ravikant in case Crime No. 290 of 1997 under Section 302, 120B, IPC, P.S. Civil Lines, Muzaffarnagar, District MuzaffarNagar shall be admitted to bail on his furnishing a personal bond and two sureties each in the like amount to the satisfaction of the Chief Judicial Magistrate concerned.