Court No. - 28 Case :- APPLICATION U/S 482 No. - 5 of 2010 Petitioner :- Raj Pal Singh Respondent :- State Of U.P. Petitioner Counsel :- Archna Kesharwani,D.K. Kesharwani Respondent Counsel :- Govt Advocate Hon'ble Shri Kant Tripathi,J.
1. Heard the learned counsel for the applicant Raj Pal Singh and the learned
AGA and perused the record.
2. The learned counsel for the applicant submitted that disposal of Session
Trial No. 1698 of 1997 (State of U.P. vs. Yaseen & others) pending under
sections 147, 148,149, 302, 452 IPC in the court of Additional Sessions
Judge, Fast Track Court No.2, Muzaffarnagar may be expedited.
3. In view of the fact that the trial is pending since last twelve year with no
logical progress, it seems to be expedient that the trial be disposed of
expeditiously. The learned trial court is directed to decide the aforesaid
sessions trial expeditiously, if possible, by holding the trial on day to day
basis in the terms of section 309 Cr.P.C.
4. With the aforesaid observations, the petition is disposed of finally.
Order Date :- 12.1.2010
RKSh