Allahabad High Court
Mukesh vs State Of U.P. on 18 June, 2010
Court No. - 7 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15220 of 2010 Petitioner :- Mukesh Respondent :- State Of U.P. Petitioner Counsel :- Satish Kumar Tyagi Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastava,J.
This instant bail application is on behalf of the applicant Mukesh.
The applicant has been attributed specific role of firing. I have
taken into consideration entire aspects and gone through the
record.
No good ground for bail is made out.
The bail application is accordingly rejected.
It is brought to my notice two witnesses have been examined.
Learned Sessions Judge is directed to complete the trial as
expeditiously as possible preferably within a period of six months.
Order Date :- 18.6.2010
SR