Allahabad High Court High Court

Raj Kumar vs State Of U.P. on 6 August, 2010

Allahabad High Court
Raj Kumar vs State Of U.P. on 6 August, 2010
Court No. - 29

Case :- BAIL No. - 1020 of 2010

Petitioner :- Raj Kumar
Respondent :- State Of U.P.
Petitioner Counsel :- Pradeep Srivastava,J.B. Singh
Respondent Counsel :- Govt.Advocate

Hon'ble Ashwani Kumar Singh,J.

Power filed on behalf of the applicant is taken on record.

This is second bail application.

Heard learned counsel for the applicant, learned A.G.A. and perused the entire
record of the case.

The submission of learned counsel for the applicant is that the present case is
not of suicide, but it is an accidental case. It is also submitted that the
allegation against the accused applicant is that he tortured his wife, is also
fake and concocted. However, learned State counsel has vehemently opposed
the bail application.

Considering the facts and circumstances of the case and the arguments
extended by both the parties, I do not find it to be a fit case for releasing the
applicant on bail. Accordingly, the bail application of the applicant is hereby
rejected. However, the trial court is directed to expedite the trial at the
earliest, if possible, within six months from the date of production of a
certified copy of this order.

Order Date :- 6.8.2010
A