Allahabad High Court High Court

Ashok Kumar vs State Of U.P.And Others on 13 January, 2010

Allahabad High Court
Ashok Kumar vs State Of U.P.And Others on 13 January, 2010
Court No. - 45

Case :- APPLICATION U/S 482 No. - 33935 of 2009

Petitioner :- Ashok Kumar
Respondent :- State Of U.P.And Others
Petitioner Counsel :- V.K. Maheshwari
Respondent Counsel :- Govt. Advocate

Hon'ble Vijay Kumar Verma,J.

Heard Shri V.K. Maheshwari, learned counsel for the applicant
and A.G.A. for the State.

The only prayer made in the application under Section 482 Cr.P.C.
is to direct the trial court concerned to conclude the trial in Case
No.92 of 2000 (State Vs. Jai Chand and others) under Sections
147, 148, 149, 330, 323, 355 I.P.C. and Section 7/13 P.C. Act,
Police Station Khatauli, District Muzaffarnagar, pending before
Additional Sessions Judge, Court No.8 Muzaffarnagar
expeditiously.

The charge sheet was submitted in the year 2000 but the case has
not yet been decided. Therefore, the court below is directed to
decide the Case No.92 of 2000 (State Vs. Jai Chand and others)
under Sections 147, 148, 149, 330, 323, 355 I.P.C. Police Station
Khatauli, District Muzaffarnagar, pending before Additional
Sessions Judge, Court No.8 Muzaffarnagar within a period of three
months from the date of receiving certified copy of this order.

The Sessions Judge, Muzaffarnagar is also directed to ensure that
the trial of the accused persons is concluded within aforesaid
period.

With this direction, the application is finally disposed of.

Order Date :- 13.1.2010
AHN