Allahabad High Court High Court

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

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

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 8922 of 2007

Petitioner :- Shalu
Respondent :- State Of U.P
Petitioner Counsel :- G.P. Dikshit,Hemendra.Pratapsingh
Respondent Counsel :- Govt. Advocate

Hon'ble Amar Saran,J.

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

It is contended by the learned counsel for the applicant that the applicant has
been falsely implicated because he was an injured witness in a murder case
and there are only injuries by one weapon. Learned AGA, however, argued
that this is a case of broad day light murder when the deceased was returning
from the Sessions Court and two persons have been murdered in this case. He
further argued that the evidence is proceeding and the fact whether injuries
are due to one weapon or more, will be decided by the trial court.

In this view of the matter, I find no ground to enlarge the applicant on bail.
The bail application is accordingly rejected. The hearing of the trial is
expedited, if possible within four months of the filing of this order provided
the applicant cooperates with the trial.

Order Date :- 6.1.2010
sfa/