Court No. - 18 Case :- BAIL No. - 2095 of 2010 Petitioner :- Akhilendra Pratap Singh Respondent :- State Of U.P. Petitioner Counsel :- Nripendra Misra Respondent Counsel :- Govt. Advocate Hon'ble S.N.H. Zaidi,J.
Heard learned counsel for the applicnat, learned A.G.A. and
perused the material on record.
The applicant is involved in Case Crime No. 976 of 2008, under
sections 302, 394 & 412 I.P.C. and 3(1) of U.P. Gangsters Act,
P.S. Kotwali Nanpara, District Bahraich.
This is a second bail applicaiton moved on behalf of the applicant .
His earlier bail application (Crl. Misc. Case No. 4222(B) of 2009)
was rejected by this Court on 28.7.2009.
The submission of learned counsel for the applicant is that the
applicant is languishing in jail since 22.11.2008 and despite the
fact that the charge sheet was submitted on 4.11.2009 the
concerned trial could not be commenced till date.
Considering the circumstances of the case and the nature of
accusation, against the applicant, it is not a fit case for bail.
Application is accordingly refused.
The trial Court is, however, directed to make endeavour to dispose
of the trial expeditiously, if possible, within one year from the date
a certified copy of this order is produced before it.
Order Date :- 27.7.2010
Muk