Court No. - 52 Case :- CRIMINAL MISC. BAIL CANCELLATION APPLICATION No. - 21947 of 2007 Petitioner :- Union Of India Thru' Central Bureau Of Narcotics Ghazipur Respondent :- Lal Babu Ram. Petitioner Counsel :- Amrendra Nath Singh Respondent Counsel :- A.G.A. Hon'ble Arvind Kumar Tripathi,J.
Heard learned counsel for the parties and perused the record.
It was informed by the learned counsel for the applicant that
13.7.2010 is fixed for evidence. There is no complaint that accused
parties are not appearing before the trial court. There is no
allegation of abuse of bail. The bail application was allowed by the
High Court on 20.8.2007. Now after such a long period, it is not a
fit case for cancellation of bail.
Accordingly, present application for cancellation of bail of
accused- O.P. Lal Babu Ram, under Section 8/20 N.D.P.S. Act,
Case Crime No. Nil of 2007, P.S. Central Narcotic Bureau, District
Ghazipur, is hereby rejected.
If there is misuse of the bail by the accused-opposite party or non
co-operation with the trial, the trial Court will be free to cancel the
bail of accused-O.P. and to take him in to custody.
However, trial Court is expected to conclude the trial as
expeditiously as possible, without unreasonable delay and
unnecessary adjournment, preferably within six months.
Order Date :- 21.7.2010
S.A.A.Rizvi