Allahabad High Court High Court

Mangal vs State Of U.P. on 7 July, 2010

Allahabad High Court
Mangal vs State Of U.P. on 7 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17059 of 2010

Petitioner :- Mangal
Respondent :- State Of U.P.
Petitioner Counsel :- Mohit Singh
Respondent Counsel :- Govt. Advocate

Hon'ble B.N. Shukla,J.

Heard learned counsel for the applicant and learned AGA for the State.

It is contended by the learned counsel for the applicant that most of the
witnesses have been examined and turned hostile and the trial is at concluding
stage.

The bail application is disposed of with the direction to the trial court to
conclude the trial (ST No. 987/2009 ) within 2 months, if possible, from the
date a certified copy of this order is filed before it, provided the applicant
cooperates in the trial.

Order Date :- 7.7.2010
SU.