Allahabad High Court High Court

Smt. Munni Devi & Another vs State Of U.P. & Another on 28 July, 2010

Allahabad High Court
Smt. Munni Devi & Another vs State Of U.P. & Another on 28 July, 2010
Court No. - 5

Case :- U/S 482/378/407 No. - 3004 of 2010

Petitioner :- Smt. Munni Devi & Another
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Satyendra Singh,Bireshwar Nath
Respondent Counsel :- Govt. Advocate

Hon'ble Vedpal,J.

By means of this petition, the petitioners have prayed for issuance of a
direction to the learned Special Judge, Central Bureau of Investigation, Anti
Corruption ( West) Lucknow to decide the application dated 16.6.2009
pending in R.C. 29 (A) of 2009.

Heard learned counsel for the petitioners, learned counsel for CBI Sri
Beereshwar Nath and perused the record of the case.

Grievance of the petitioners is that the application dated 16.6.2009 is pending
before the Court below and is undisposed of and in the interest of justice it
should be disposed of expeditiously.

It is the right of every person that his case should be decided at the earliest.

It is, therefore, directed that the learned Special Judge, C.B.I., Anti
Corruption (West), Lucknow shall expedite the disposal of the application
dated 16.6.2009 pending in R.C. No. 29 (A)/2009, keeping in view the
provisions of Section 309 Cr.P.C.

With the aforesaid directions, the petition is finally disposed of.

Order Date :- 28.7.2010
Tripathi