Allahabad High Court High Court

Smt. Panno Devi vs State Of U.P. on 15 June, 2010

Allahabad High Court
Smt. Panno Devi vs State Of U.P. on 15 June, 2010
Court No. - 5

Case :- APPLICATION U/S 482 No. - 19347 of 2010

Petitioner :- Smt. Panno Devi
Respondent :- State Of U.P.
Petitioner Counsel :- Radhey Shyam Yadav
Respondent Counsel :- Govt.Advocate

Hon'ble Rajesh Dayal Khare,J.

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

The present 482, Cr.P.C. application has been filed with a prayer to direct the
Principal Judge, Family Court, Kanpur Nagar to decide the case no. 42 of
2008 under Section 127, Cr.P.C., expeditously.

No useful purpose would be served in keeping the application pending and
with the consent of learned counsel for the parties, this application is disposed
of finally with the direction to the Principal Judge, Family Court, Kanpur
Nagar to consider and decide the case no. 42 of 2008 under Section 127,
Cr.P.C., expeditously, preferably within a period of eight months from the
date of production of certified copy of this order before him/her, in
accordance with law.

Order Date :- 15.6.2010
Ashish