Allahabad High Court High Court

Dheer Singh vs State Of U.P. And Others. on 11 January, 2010

Allahabad High Court
Dheer Singh vs State Of U.P. And Others. on 11 January, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17621 of 2007

Petitioner :- Dheer Singh
Respondent :- State Of U.P. And Others.
Petitioner Counsel :- Ram Raj Pandey,Manoj Tripathi
Respondent Counsel :- Govt. Advocate

Hon'ble Amar Saran,J.

Heard learned counsel for the applicant , Sri Nitin Srivastava learned counsel
for the opp. party nos. 2 and 3 and the learned A.G.A.

This bail cancellation application was filed in 2007. As the bail has not been
cancelled in the last three years, no useful purpose would be served in
cancelling the bail at this stage. It is accordingly rejected. However, in case
the trial is not concluded, the trial court is directed to conclude the trial
preferably within three months of filing of a certified copy of this order. It is
made clear that in case the applicant gives any threats etc. it will be open for
the lower court to initiate proceedings in accordance with law. The personal
appearance of the accused is dispensed with.

Order Date :- 11.1.2010
sfa/