Allahabad High Court High Court

Smt. Noor Jahan vs State Of U.P.And Another on 12 January, 2010

Allahabad High Court
Smt. Noor Jahan vs State Of U.P.And Another on 12 January, 2010
Court No. - 49

Case :- APPLICATION U/S 482 No. - 34057 of 2009

Petitioner :- Smt. Noor Jahan
Respondent :- State Of U.P.And Another
Petitioner Counsel :- A.K. Srivastava,Tahira Shabnam
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the applicant and learned A.G.A. for the State
respondent.

The present 482, Cr.P.C. application has been filed for for a direction to the
trial court to connect the criminal case no. 1348 of 2005 under Section 307,
506 IPC with criminal case no. 537 of 2009 under Section 323, 324, 325, 504,
506 IPC as these cases are cross cases and same may be decided together.

Learned A.G.A. has contended that the applicant has appropriate remedy open
to him by way of filing appropriate application before the court below.

This application is finally disposed of with the direction that in case the
applicant moves appropriate application, as per law, same shall be considered
and decided, expeditiously, after hearing the parties, in accordance with law.

Order Date :- 12.1.2010
Ashish