Court No. - 28 Case :- APPLICATION U/S 482 No. - 300 of 2010 Petitioner :- Vinod Kumar Yadav Respondent :- State Of U.P. Petitioner Counsel :- V.K.Jaiswal Respondent Counsel :- Govt. Advocate Hon'ble Shri Kant Tripathi,J.
Heard the learned counsel for the applicant and the learned AGA and perused
the record.
The learned counsel for the applicant submitted that the trial of ST No. 410 of
2009 (State Vs. Vipin @ Pintu (Kamla) and others) pending in the court of
Additional Sessions Judge, Court No.2, Ghaziabad be expedited and adequate
security be provided to the applicant. The learned Trial Court is directed to
expedite the trial and if possible the trial may be held on day to day basis as
envisaged in section 309 Cr.P.C. In regard to the security, it is provided that
the applicant may move an appropriate application before the trial judge who
may give due consideration and pass appropriate order thereon.
With the aforesaid observations, the petition under section 482 Cr.P.C. is
disposed of finally.
Order Date :- 13.1.2010
MTA