Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ahmad Ilahi S/O Ali Ilahi vs State
2003 Latest Caselaw 966 Del

Citation : 2003 Latest Caselaw 966 Del
Judgement Date : 8 September, 2003

Delhi High Court
Ahmad Ilahi S/O Ali Ilahi vs State on 8 September, 2003
Equivalent citations: 2003 VIAD Delhi 591, 2003 (71) DRJ 9, 2003 (3) JCC 1483
Author: J Kapoor
Bench: J Kapoor

JUDGMENT

J.D. Kapoor, J.

1. This is a petition through jail. The petitioner is in jail for the last four and half years. In identical case some observations have been made by this court which are as under:-

''Trial is proceeding on a very slow and ambling pace. It should be the endeavor of the trial court to see that the trial proceeds expeditiously in cases where the accused are lodged in judicial custody whatever the gravity or severity of the offence may be. Whether the cases are transferred from one court to another on administrative grounds is not the concern of the accused. Neither should be the consideration for the trial court to take excuses that it has been received by way of transfer recently To incarcerate a person for such long duration in jail is nothing short of handing down the punishment. The expeditious trial of a case depends upon the facts of every case. The case in which accused are in judicial custody for long cannot be on the same pedestal as those who have been enlarged on bail. Merely with a view that such cases cannot be decided conveniently there is no place of such consideration in the criminal trial of an accused. First and foremost consideration is that no accused should be allowed to remain in jail unnecessarily for such long time that it may defeat the interest of justice and also dislodge the old adage and legal presumption that ''Every accused is innocent unless he is found to be guilty or contrary is proved.''

2.The petitioner in this case is languishing in jail for the last four and half years without any hope for completion of trial in immediate future. Such an approach does not augur well for criminal justice delivery system or administration of justice.

3. With these observations, petition is allowed. The learned trial court is directed to proceed with the trial on day to day basis and positively complete it within two months from the next date fixed in the matter.

4. Copy of the order be sent to the trial court as well to the petitioner in jail.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter