Court No. - 20 Case :- BAIL No. - 8470 of 2009 Petitioner :- Abhishek Kumar Singh @ Monu Singh Respondent :- State Of U.P. Petitioner Counsel :- L.B. Khan Respondent Counsel :- Govt.Advocate Hon'ble Raj Mani Chauhan,J.
Learned counsel for the accused applicant files rejoinder affidavit, which is
taken on record.
Learned counsel for the accused applicant informs that the trial is on progress
and as many as 13 prosecution witnesses have been examined.
Learned counsel for the accused applicant does not want to press the bail
application on merit; rather he requests that the trial court be directed to
conclude the sessions trial pending against the accused applicant within the
given time schedule.
In view of the submission of the learned counsel for the accused applicant, the
bail application is finally disposed of with the observation that the trial court
concerned will conclude the sessions trial pending against the accused
applicant within a period of three months from the date, certified copy of this
order is produced before it
Order Date :- 5.1.2010
Sanjay