Allahabad High Court High Court

Sonu Alias Navneet vs State Of U.P. on 20 July, 2010

Allahabad High Court
Sonu Alias Navneet vs State Of U.P. on 20 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15045 of 2009

Petitioner :- Sonu Alias Navneet
Respondent :- State Of U.P.
Petitioner Counsel :- R.K. Verma,Apul Mishra
Respondent Counsel :- Govt. Advocate,Jagdeo Singh

Hon'ble B.N. Shukla,J.

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

It is contended by the learned counsel for the applicant that the applicant is
falsely implicated in the present case and there is no specific allegation
against the applicant. The applicant is in jail since 20.09.2008.

Learned private counsel for the complainant contended that the trial is at the
verge of conclusion and bail application of co-accused have been rejected by
this Court.

Considering the facts and circumstances of the case and submissions made by
the learned counsel for the applicant and without expressing any opinion on
the merits of the case, the applicant is not entitled to be released on bail at this
stage. Therefore, this bail application is rejected.

It is further informed that the trial is at concluding stage, the trial Court is
directed to decide the case Crime No. 310 of 2008, under Sections 302 and
307 IPC and section 7 of Criminal Law Amendment Act, P.S. Kanth, District-
Moradabad within three months, if possible, from the date of a certified copy
of this order is filed before the court concerned.

Order Date :- 20.7.2010
Sunil Kr Tiwari