Allahabad High Court High Court

Sanjay vs State Of U.P.And Another on 12 January, 2010

Allahabad High Court
Sanjay vs State Of U.P.And Another on 12 January, 2010
Court No. - 45

Case :- APPLICATION U/S 482 No. - 33882 of 2009

Petitioner :- Sanjay
Respondent :- State Of U.P.And Another
Petitioner Counsel :- Zafeer Ahmad
Respondent Counsel :- Govt. Advocate

Hon'ble Vijay Kumar Verma,J.

Heard learned counsel for the applicant and AGA for the State and perused
the record.

The only prayer made in this application under section 482 Cr.P.C. is that the
court of Additional Chief Judicial Magistrate Court No. 2, Moradabad be
directed to decide the Case No. 19 of 2009 (State vs. Sanjay & others), case
crime No. 92 of 2006, under sections 498A, 323, 506 IPC and Section 3/4
D.P. Act, P.S. Mahila Thana, District Moradabad, within the reasonable
period.

From the record, it transpires that the charge-sheet has been filed on
23.08.2006 against the applicant and his other family members and the
aforesaid case is pending since 2006.

Therefore, the court below is directed to decide the aforesaid case within a
period of six months by making sincere efforts and applying the provisions of
Section 309 Cr.P.C.

Sessions Judge Moradabad also to ensure that aforesaid case is decided within
the said period.

with aforesaid direction, the application under section 482 is finally disposed
of.

Order Date :- 12.1.2010
v.k.updh.