Allahabad High Court High Court

Gudia vs State Of U.P. And Another on 3 July, 2010

Allahabad High Court
Gudia vs State Of U.P. And Another on 3 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 21219 of 2010

Petitioner :- Gudia
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Yadvendra Singh
Respondent Counsel :- Govt Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicant and the learned A.G.A.
The applicant, through the present application under Section 482 Cr.P.C., has
invoked the inherent jurisdiction of this court with the prayer to direct the trial
court to decide case crime no. 103 of 2010, under Section 498A, I.P.C. and
section 3/4 D.P. Act, Police Station Rijor, district Etah expeditiously.
Looking to the facts of the case and also the fact that the trial is lingering on
since long, it is hereby directed that the trial court will make an endeavour to
decide the aforesaid trial, if possible within six months from the date of
receipt of the certified copy of this order.

With the aforesaid direction this application is finally disposed off.
Order Date :- 3.7.2010
F.H.