Allahabad High Court High Court

Amar Nath vs State Of U.P. on 19 January, 2010

Allahabad High Court
Amar Nath vs State Of U.P. on 19 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 1263 of 2010

Petitioner :- Amar Nath
Respondent :- State Of U.P.
Petitioner Counsel :- Vibha Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned A.G.A.
This application has been filed with a prayer to decide the application 
dated   28.3.2008   in   respect   of   criminal   revision   No.   18   of   2006 
pending before Assistant Collector Ist Class/ A.D.M. Sant Ravidas 
Nagar
Considering the same, it is directed that in case aforesaid application 
is pending, same shall be heard and disposed of expeditiously under 
the provisions of law.

With this direction, this application is finally disposed of.
Order Date :- 19.1.2010
RPD