Allahabad High Court High Court

J.C. Deewan vs State Of U.P. And Another on 2 February, 2010

Allahabad High Court
J.C. Deewan vs State Of U.P. And Another on 2 February, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 2994 of 2010

Petitioner :- J.C. Deewan
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Mukhtar Alam
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned A.G.A.
This application has been filed with a prayer to issue a suitable direction
to the Special C.J.M. Meerut to decide the discharge application in
complaint case no. 4968/9 of 2007.

Considering the submission made by the learned counsel for the
applicant, and the learned A.G.A. it is directed that in case discharge
application is pending, the same shall be heard and disposed of
expeditiously in accordance with the provisions of law provided the
proceedings are not stayed by any other court.
With this direction this application is finally disposed of.
Order Date :- 2.2.2010
N.A.