Allahabad High Court High Court

Akeel vs State Of U.P. & Others on 3 July, 2010

Allahabad High Court
Akeel vs State Of U.P. & Others on 3 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 22132 of 2010

Petitioner :- Akeel
Respondent :- State Of U.P. & Others
Petitioner Counsel :- R.K.Verma
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicant and the learned A.G.A.
The applicant, through the present application under Section 482 Cr.P.C., has
invoked the inherent jurisdiction of this court with the prayer to direct the trial
court to decide S.T. No.92 of 2005, under Section 302, 452 I.P.C., Police
Station Saidnagli, district J.P. Nagar expeditiously.
Looking to the facts of the case and also the fact that the trial is lingering on
since long, it is hereby directed that the trial court will make an endeavour to
decide the aforesaid trial as expeditiously as possible without unnecessary
adjournments and if possible within six months from the date of receipt of the
certified copy of this order.

With the aforesaid direction this application is finally disposed off.
Order Date :- 3.7.2010
Manoj