Allahabad High Court High Court

Omkar vs State Of U.P. on 5 January, 2010

Allahabad High Court
Omkar vs State Of U.P. on 5 January, 2010
Court No. - 20

Case :- BAIL No. - 7725 of 2009

Petitioner :- Omkar
Respondent :- State Of U.P.
Petitioner Counsel :- Satyam Maurya
Respondent Counsel :- Govt.Advocate

Hon'ble Raj Mani Chauhan,J.

Sri Arvind Kumar Kushwaha, files power on behalf of the applicant, which is
taken on record.

Seen the progress report of the trial court. It appears that the trial is on
progress. The prosecution has examined as many as five witnesses. The trial
is towards its conclusion. Therefore, the learned counsel for the applicant
instead of pressing the bail application on merit, requests that the trial court be
directed to conclude the sessions trial within time schedule.

In view of the submissions made above, the bail application is disposed of
finally with the observation that the trial court is directed to conclude the
sessions trial pending against the accused applicant within three months from
the date a certified copy of this order is produced before it.

Order Date :- 5.1.2010
Prajapati