Allahabad High Court High Court

Devesh Kumar Agnihotri vs State Of U.P. & Another on 20 July, 2010

Allahabad High Court
Devesh Kumar Agnihotri vs State Of U.P. & Another on 20 July, 2010
Court No. - 5

Case :- U/S 482/378/407 No. - 2949 of 2010

Petitioner :- Devesh Kumar Agnihotri
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Harbansh Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Vedpal,J.

This petition under Section 482 Cr.P.C. has been filed by the petitioner with
the prayer that opposite party no.2 be directed to decide the Crl. Misc. Case
No. 82 of 2001(Crime No.125 of 2000) under Sections 147, 148, 149, 307,
506 I.P.C. and 2/3 U.P. Gangster & Anti Social Activities Act, Police
Station-Gola, District-Kheri expeditiously within a period of one month.

It has been submitted by learned counsel for the petitioner that the aforesaid
criminal case is pending before the court below since long and has not been
decided as yet and it is necessary that direction be issued to the court
concerned for expeditious disposal of the case.

The prayer of the petitioner is innocuous. No doubt it is a right of each and
every one to get his case decided at the earliest. In the facts and circumstances
of the case, it is directed that the learned trial court shall expedite the
proceeding of the aforesaid case and make every endeavour for its expeditious
disposal as early as possible.

With the aforesaid direction, this petition is final disposed of.

Order Date :- 20.7.2010
Mahesh