Court No. - 28 Case :- APPLICATION U/S 482 No. - 380 of 2010 Petitioner :- Rahul Respondent :- State Of U.P. And Another Petitioner Counsel :- Sudhanshu Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Shri Kant Tripathi,J.
1. Heard learned counsel for the applicants and learned A.G.A. and perused
the record.
2. The learned counsel of the applicant submitted that S.T. No. 747 of 2008,
State Vs. Charat Singh and others and criminal case No. 611 of 2009, State
Vs. Jauhar Singh and others are cross cases and required to be tried together
by the same court.
3. It may be mentioned that the criminal case No. 611 of 2009, State Vs.
Jauhar Singh and others is still pending for committal and as such there is no
question of trial of this case so long it is not committed to the court of
Sessions. The concerned Magistrate is however directed to expedite the
committal proceedings. In case the criminal case No. 611 of 2009, State Vs.
Jauhar Singh is committed to the court of Sessions Judge, it will be open to
the applicant to move an appropriate application before the court of Sessions
for trial of both the cases together, if any such application is moved it will be
disposed of in accordance with law.
4. With the aforesaid observation, the petition under section 482 Cr.P.C. is
dismissed.
Order Date :- 19.1.2010
rkb