Allahabad High Court High Court

Saligram vs State Of U.P. on 6 January, 2010

Allahabad High Court
Saligram vs State Of U.P. on 6 January, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 22816 of 2007

Petitioner :- Saligram
Respondent :- State Of U.P.
Petitioner Counsel :- Vinay Saran
Respondent Counsel :- Govt. Advocate

Hon'ble Amar Saran,J.

Heard learned counsel for the applicant and the learned A.G.A.

This is the second bail application. The first bail application was rejected by
Hon’ble Shiv Shanker, J, who has since retired. The general role of firing was
assigned to four persons which was considered earlier and cannot be taken
into consideration in this bail application. No new ground has been made out .

The second bail application is accordingly rejected. However, it is provided
that the trial court shall conclude the trial of the case, if possible within four
months from the date of filing of a certified copy of this order.

Order Date :- 6.1.2010
sfa/