Allahabad High Court High Court

Akbar vs State Of U.P. on 3 February, 2010

Allahabad High Court
Akbar vs State Of U.P. on 3 February, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 13351 of 2008

Petitioner :- Akbar
Respondent :- State Of U.P.
Petitioner Counsel :- Gaurav Kakkar
Respondent Counsel :- Govt. Advocate

Hon'ble Amar Saran,J.

Heard learned counsel for the applicant and the learned A.G.A.

It is argued by the learned counsel for the applicant that the case is only under
Section 304 I.P.C and that the applicant had no idea that the deceased would
have died by pressing her neck. He further argued that the applicant is an old
man. Learned AGA argued that if the deceased died as a result of
strangulation, the case will not come under Section 304 I.P.C.

I find no ground to enlarge the applicant on bail. The bail application is
according rejected. However, the trial court is directed to conclude the trial
within three months of filing of a certified copy of this order.

Order Date :- 3.2.2010
sfa/