Allahabad High Court High Court

Surendra Mushar vs State Of U.P. on 27 January, 2010

Allahabad High Court
Surendra Mushar vs State Of U.P. on 27 January, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17267 of 2007

Petitioner :- Surendra Mushar
Respondent :- State Of U.P.
Petitioner Counsel :- D.K. Tripathi
Respondent Counsel :- Govt. Advocate

Hon'ble Amar Saran,J.

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

From the possession of the applicant, the Kisan Vikas Patra which stood in
the name of brother of deceased was recovered after this double murder.
Learned counsel for the applicant argued that Sanjay Gupta is the different
person and no counter affidavit has been filed till date.

I find no ground to release the applicant on bail. The bail application is
accordingly rejected.

The trial is expedited.

The trial court is directed to conclude the trial preferably within three months
of filing of a certified copy of this order.

Order Date :- 27.1.2010
sfa/