Court No. - 5 Case :- APPLICATION U/S 482 No. - 20440 of 2010 Petitioner :- Bihari Sharan Tiwari Respondent :- State Of U.P. Petitioner Counsel :- B.P. Verma Respondent Counsel :- Govt. Advocate Hon'ble Rajesh Dayal Khare,J.
Heard learned counsel the applicant and learned A.G.A. for the State
respondent.
The present 482 Cr.P.C. application has been filed for direction to the Courts
below to consider and decide the S.T. No. 734 of 2009 pending in the court
of Additional District and Sessions Judge Court No.8 Mathura (State Vs.
Rajan Lal and others) under Sections 147, 148, 149, 302, 307, 506 I.P.C. P.S.
Vrindavan District Mathura within stipulated period.
Perused the material on record.
No useful purpose would be served in keeping the petition pending and with
the consent of learned counsel for the parties the present application is finally
disposed of with a direction to Courts below to consider and decide the S.T.
No. 734 of 2009 pending in the court of Additional District and Sessions
Judge Court No.8 Mathura (State Vs. Rajan Lal and others) under Sections
147, 148, 149, 302, 307, 506 I.P.C. P.S. Vrindavan District Mathura as
expeditiously as possible, in accordance with law, preferably within a period
of eight months from the date of production of a certified copy of this order
before him.
Order Date :- 16.6.2010
Aks