Court No. - 20 Case :- BAIL No. - 3285 of 2008 Petitioner :- Dinesh Singh Respondent :- State Of U.P. Petitioner Counsel :- Gaurav Mishra,Ravi Dingar Respondent Counsel :- Govt. Advocate Hon'ble Raj Mani Chauhan,J.
Heard learned counsel for the applicant and learned A.G.A.
The submission of learned counsel for the applicant is that the accused
applicant is languishing in jail since September, 2006. From a perusal of the
progress report of Sessions Trial pending against the accused, it appears that
no charge has yet been framed against the accused. The accused applicant
cannot be detained for indefinite period. However, learned counsel for the
applicant requests that the trial court be directed to conclude the Sessions
Trial within given time schedule.
In view of the submissions of learned counsel for the applicant, the bail
application is disposed of finally with the observation that the trial court is
directed to conclude the Sessions Trial possibly within a period of six weeks
from the date a certified copy of this order produced before it.
From a perusal of the progress report of the Sessions Trial pending against the
accused submitted by the officer of the court concerned, it appears that the
accused who are on bail, are inhabit of remaining absent on the date of
framing of charge, therefore, trial court is not proceeding. The trial court is,
therefore, directed to frame charges against the accused at the earliest
compelling them to attend the case. In case accused avoid to appear before the
court, the court will be at liberty to cancel their bail bonds.
Order Date :- 7.1.2010
Renu