Allahabad High Court High Court

Shahzade vs State Of U.P. on 5 July, 2010

Allahabad High Court
Shahzade vs State Of U.P. on 5 July, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19912 of 2009

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

Hon'ble Arvind Kumar Tripathi,J.

Heard learned counsel for the applicant, learned AGA and
perused the record.

Learned counsel for the applicant submitted that showing
eight cases in the gang chart the applicant has been
challanned. Out of which in five cases he has been acquitted
and in another cases he is on bail. One case was under
Goondas Act which was subsequently dropped.

Learned A.G.A. opposed the aforesaid prayer on the ground
that the applicant was involved in the cases of kidnapping,
dacoity and murder, hence he is not entitled for bail. If he is
released on bail, there would be possibility to abscond.
In view of the above, it is not a fit case for bail. Hence
without expressing any opinion on merit, the present bail
application is rejected.

However, If the trial is still pending, the trial court is
expected to conclude the trial expeditiously preferably within
a period of four months from the date of production of a
certified copy of this order.

Order Date :- 5.7.2010
Rk