Allahabad High Court High Court

Jitendra Bahadur Pal vs State Of U.P. & Ors. on 15 June, 2010

Allahabad High Court
Jitendra Bahadur Pal vs State Of U.P. & Ors. on 15 June, 2010
Court No. - 9

Case :- CRIMINAL MISC. WRIT PETITION No. - 10288 of
2010

Petitioner :- Jitendra Bahadur Pal
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- D.K. Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Vikram Nath,J.

Heard learned counsel for the petitioner and learned A.G.A.

Only relief prayed for is that appropriate direction be issued to the
Commissioner-opposite party no. 2 to expeditiously decide the
pending appeal of the petitioner against an order of externment
passed by the District Magistrate-respondent no. 3.

In the facts and circumstances of the case, this writ petition is
disposed of with the direction to the Commissioner-opposite party
2 to decide the pending appeal being Criminal Appeal No. 397 of
2010 within a period of six weeks from the date of filing the
certified copy of this order. Till two months from today or till the
disposal of the appeal, whichever is earlier, the order dated
29.4.2010 shall remain stayed.

Order Date :- 15.6.2010
Ram Murti