Allahabad High Court High Court

Sri Badri Narayan Dev vs State Of U.P. on 9 August, 2010

Allahabad High Court
Sri Badri Narayan Dev vs State Of U.P. on 9 August, 2010
Court No. - 45

Case :- APPLICATION U/S 482 No. - 26825 of 2010

Petitioner :- Sri Badri Narayan Dev
Respondent :- State Of U.P.
Petitioner Counsel :- Krishna Gopal
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare, J.

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

The present petition under Section 482 Cr.P.C. has been filed for a direction
to the Civil Judge (Junior Division)/Additional Chief Judicial Magistrate,
Chandauli District Moradabad, to consider and decide the Misc. Case No.36
of 2010, under Section 340 Cr.P.C., as expeditiously as possible.

No useful purpose would be served in keeping the petition pending, which is
finally disposed of with a direction to the Civil Judge (Junior
Division)/Additional Chief Judicial Magistrate, Chandauli District
Moradabad, to consider and decide the Misc. Case No.36 of 2010, under
Section 340 Cr.P.C., as expeditiously as possible, in accordance with law,
after hearing the concerned parties, preferably within a period of two years
from the date of production of certified copy of this order before the
concerned court below, in case the proceedings of the aforesaid case is not
stayed by any Court.

Order Date :- 9.8.2010
Hasnain