Allahabad High Court High Court

Parikh Lal vs State Of U.P. on 13 January, 2010

Allahabad High Court
Parikh Lal vs State Of U.P. on 13 January, 2010
Court No. - 20

Case :- BAIL No. - 3915 of 2009

Petitioner :- Parikh Lal
Respondent :- State Of U.P.
Petitioner Counsel :- Mohd. Abid Ali,Sanjai K Singh
Respondent Counsel :- G.A.

Hon'ble Raj Mani Chauhan,J.

Heard learned counsel for the applicant and learned A.G.A. for the State.
The accused applicant Parikh Lal is involved and detained in S.T. No. 45 of
2008, case crime no. 403 of 2007, under Sections 147, 148, 149, 302, 34, 307
I.P.C. and Section 25 Arms Act, from Police Station Hargaon, District Sitapur
and he has applied for bail.

The trial court, vide order of this Court dated 4.11.2009, was directed to
furnish the latest progress/ current status of the trial pending against the
accused applicant but the same has not been received so far. The Sessions
Trial is pending against the accused applicant since 2008. Admittedly, the trial
is in progress. Learned counsel for the accused applicant during the course of
arguments instead of pressing the bail application on merit, requested that the
bail application of the accused applicant be disposed of finally with the
direction to the trial court concerned to conclude the sessions trial pending
against the accused applicant within the given time schedule.
In view of the submissions of the learned counsel for the accused applicant,
the bail application is finally disposed of with the observation that the trial
court concerned will conclude the sessions trial pending against the accused
applicant within a period of four months from the date, certified copy of this
order is produced before it.

Order Date :- 13.1.2010
Sanjay