Allahabad High Court High Court

Devendra @ Billu vs State Of U.P. on 5 January, 2010

Allahabad High Court
Devendra @ Billu vs State Of U.P. on 5 January, 2010
Court No. - 43

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 3242 of 2009

Petitioner :- Devendra @ Billu
Respondent :- State Of U.P.
Petitioner Counsel :- N.S. Chahar
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicant and the learned AGA.

At this stage, I am not inclined to grant bail to the applicant. Hence, the bail
prayer of the applicant is rejected.

Trial Court is directed to conclude the trial of the applicant expeditiously
without unreasonable delay, if possible within three months.

Order Date :- 5.1.2010
AKG/-