Allahabad High Court
Ajay Kumar vs State Of U.P. on 20 July, 2010
Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18439 of 2010 Petitioner :- Ajay Kumar Respondent :- State Of U.P. Petitioner Counsel :- Viresh Mishra,Amit Mishra Respondent Counsel :- Govt Advocate Hon'ble B.N. Shukla,J.
Heard learned counsel for the applicant, learned A.G.A. for the State and
perused the record.
The bail application is disposed of with the direction that the trial court
shall proceed expeditiously with the trial and conclude the same
expeditiously, if possible, within 3 months from the date of the presentation of
the certified copy of this order.
Order Date :- 20.7.2010
Masarrat