Allahabad High Court High Court

Hazari Lal vs State Of U.P.& 2 Ors. on 14 July, 2010

Allahabad High Court
Hazari Lal vs State Of U.P.& 2 Ors. on 14 July, 2010
Court No. - 10

Case :- U/S 482/378/407 No. - 1045 of 2008

Petitioner :- Hazari Lal
Respondent :- State Of U.P.& 2 Ors.
Petitioner Counsel :- Amrendra Nath Tripathi
Respondent Counsel :- Govt.Advocate,Shiv Pal Singh

Hon'ble Yogendra Kumar Sangal,J.

Heard learned counsel for the applicant-petitioner and learned counsel for the
respondents No. 2 and 3 as well as learned AGA for the State and perused the
record.

This is an application under Section 482 CrPC to quash the order dated
19.02.2008 and 19.11.2007 and quash the proceedings under Section 145
bearing case No. 71/05/29/36 pending before the Pargana Magistrate,
Nanpara, Bahraich.

By the impugned order, learned Magistrate had attached the property in
proceedings under Section 146 CrPC.

Learned counsel for the applicant-petitioner has not pressed the petition on
merit and simply he had prayed for direction to the learned trial court to
expedite the disposal of the case.

Learned counsel for the respondents has not raised any serious objection in
granting the prayer.

Learned Pargana Magistrate, Nanpara, Bahraich where the case is pending is
directed to expedite the disposal of the case if possible within two months
from the date when the certified copy of this order is placed before the Court.
It is expected from both the parties that they will cooperate to the Court
concerned in disposal of the case in the aforesaid period.

Learned counsel for the applicant-petitioner also prayed to direct the trial
court for compliance of the its order for details of expenditure and income of
the property attached. Learned trial court be informed accordingly to seek the
compliance of its order.

With the above observations, petition is finally disposed of.

Order Date :- 14.7.2010
Rakesh