Court No. - 40 Case :- APPLICATION U/S 482 No. - 21885 of 2010 Petitioner :- Chhail Bihari And Another Respondent :- State Of U.P.And Others Petitioner Counsel :- Vinod Shankar Tripathi,Vijay Shankar Tripathi Respondent Counsel :- Govt Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicants and learned A.G.A.
The applicants, through the present application under Section 482 Cr.P.C.
have invoked the inherent jurisdiction of this court with the prayer that the
order dated 06.10.2008 passed by Sessions Judge, Bareilly in revision No. 262
of 2008 be quashed and direct the court below to dispose of expeditiously
revision no. 262 of 2008 with stipulated period of time.
This application is disposed of with a direction that Revision No. 262 of
2008, be decided expeditiously if possible within a period of two months from
the date of production of certified copy of this order before lower revisional
court concerned.
Order Date :- 30.6.2010
Naresh