Allahabad High Court High Court

Raju And Another vs State Of U.P. on 22 January, 2010

Allahabad High Court
Raju And Another vs State Of U.P. on 22 January, 2010
Court No. - 25

Case :- BAIL No. - 8768 of 2009

Petitioner :- Raju And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Farhan Alam Osman
Respondent Counsel :- Govt.Advocate

Hon'ble Abdul Mateen,J.

Sri F.A.Usmani, learned counsel for the applicant states that the trial is in
progress. He submitted that in the trial only one prosecution witness has to be
examined but the prosecution is not producing said witness for the last about
18 months. He stated that the bail application may be rejected with a direction
for concluding the trial within a stipulated period.

Accordingly the bail application is rejected with a direction to the learned trial
Court to conclude the trial as far as possible, within three months from the
date of presentation of a certified copy of this order.

It is clarified that adjournments taken by either of the parties before the
learned trial Court will not be taken into consideration towards the time
granted above for concluding the trial.

Order Date :- 22.1.2010
anb