Allahabad High Court High Court

Amar Singh vs State Of U.P. on 29 July, 2010

Allahabad High Court
Amar Singh vs State Of U.P. on 29 July, 2010
Court No. - 43

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1713 of 2009

Petitioner :- Amar Singh
Respondent :- State Of U.P.
Petitioner Counsel :- A.K. Mishra,Ravi Chandra Srivastava,S.P.Shukla
Respondent Counsel :- Govt. Advocate,J.P.Singh

Hon'ble Ravindra Singh,J.

Heard the learned counsel for the applicant learned A.G.A. and Sri
J.R.Singh, learned counsel for the complainant.
The learned A.G.A. and the learned counsel for the complainant files
counter affidavit.

This is second bail application moved by the applicant Amar Singh with a
prayer that he may be released on bail in case crime no. 521 of 2007
under sections 302 read with section 34 I.P.C. and section 2/3 Gangster
Act P.S. Nidhauli Kala district Etah.

The criminal misc. first bail application has been rejected by this court on
15.1.2008 after considering the merits of the case.
From the perusal of the record it appears that the grounds taken in the
second bail application touching the merits of the case have already been
considered at the time of disposal of the first bail application. So far as
the statement of the witness Sodhan Singh is concerned, the same shall be
appreciated by the trial court. There is no good ground for releasing the
applicant on bail. Therefore, the prayer for bail is refused.
However, considering the submission made by the learned counsel for the
applicant that the applicant is in jail since 6.8.2007, and the trial is in
progress, it is directed that the proceedings of S.T. No. 260 of 2007 shall
be expedited by the learned Additional Sessions judge, Etah, and the
same shall be commenced on day to day basis.

With this direction this application is finally disposed of.
Order Date :- 29.7.2010
N.A.