Allahabad High Court
Yakub vs State Of U.P. & Others on 1 February, 2010
Court No. - 32 Case :- CRIMINAL MISC. WRIT PETITION No. - 1458 of 2010 Petitioner :- Yakub Respondent :- State Of U.P. & Others Petitioner Counsel :- V.C. Srivastava Respondent Counsel :- Govt. Advocate Hon'ble R.K. Agrawal,J.
Hon’ble S.C. Agarwal,J.
By means of this writ petition the petitioner prays for a writ, order or direction
in the nature of mandamus directing the respondent No. 2 to decide complaint
case No. 758/09 expeditiously.
Heard learned counsel for the petitioner.
The writ petition is disposed of with a direction to respondent No. 2 to decide
the complaint Case No. 759/09 Yakub Vs. Lal Chandra under sections
420/406/468 I.P.C. P.S. Kandhala District Muzaffanagar expeditiously in
accordance with law.
Order Date :- 1.2.2010
GNY