Allahabad High Court High Court

Atul Yadav @ Toni vs State Of U.P. on 21 January, 2010

Allahabad High Court
Atul Yadav @ Toni vs State Of U.P. on 21 January, 2010
Court No. - 48

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 26568 of 2009

Petitioner :- Atul Yadav @ Toni
Respondent :- State Of U.P.
Petitioner Counsel :- Vijendra Singh
Respondent Counsel :- Govt. Advocate,S.K. Dubey

Hon'ble Surendra Singh,J.

It is contended by the learned counsel for the applicant that despite the order
passed by this Court dated 2.4.2009, the trial has not concluded till date and
the accused applicant is languishing in jail since 7.10.2008.

District & Sessions Judge, Allahabad is directed to send a report regarding the
status/progress of the trial within a period of two weeks from today and seek
explanation from the trial court as to in what circumstances, the trial has not
commenced and concluded within a reasonable period.

List this case after two weeks.

In the meantime, learned counsel for opposite party may also file counter
affidavit.

Order Date :- 21.1.2010
Mt/