Allahabad High Court High Court

Alok Kashyap vs State Of U.P. on 21 July, 2010

Allahabad High Court
Alok Kashyap vs State Of U.P. on 21 July, 2010
Court No. - 18

Case :- BAIL No. - 7807 of 2009

Petitioner :- Alok Kashyap
Respondent :- State Of U.P.
Petitioner Counsel :- Rama Shanker,Devendra Pratap Azad,Rajat Singh
Chauhan
Respondent Counsel :- Govt.Advocate

Hon'ble S.N.H. Zaidi,J.

Learned counsel for the applicant submitted that the hearing of the concerned
trial is almost over and it is being listed for recording the statements of
accused persons under section 313 Cr.P.C. but due to the transfer of Presiding
Officer the Court of Additional Session Judge, Court No. 8, Lucknow has
become vacant.

It is also submitted that in view of this the bail is being not pressed and the
trial be transferred to some other Court with the direction for disposal of the
case within the given time.

This bail application is accordingly rejected with the direction to the Sessions
Judge, Lucknow to transfer Session Trial Number 733 of 2007 State vrs. Alok
Kashyap relating to Case Crime No. 143 of 2007, under sections 302, 120 (B),
307 I.P.C. P.S. Thakurganj, District- Lucknow to some other Court if it is
lying in a vacant Court. The Court in which the trial is received shall make
endeavour to dispose of the case within three months from the date of its
receipt, as the applicant is said to be languishing in Jail, in this case since
April 2007.

Order Date :- 21.7.2010
Sanjeet