Allahabad High Court High Court

Chandra Pal Singh vs State Of U.P. on 5 July, 2010

Allahabad High Court
Chandra Pal Singh vs State Of U.P. on 5 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 22265 of 2010

Petitioner :- Chandra Pal Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Shyam Sundar Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicant and learned AGA.

The Additional Sessions Judge, Court No. 6 / Special Judge (D.A.A.), Kanpur
Dehat has not assigned any reason whatsoever for rejecting the prayer of the
applicant under Section 319 Cr.P.C. The trial should be conducted in
accordance with law. A direction by this Court to conclude the trial
expeditiously means that a fair procedure should be adopted by the trial court
and not that it should ignore the same in a hurried manner in its endeavour to
decide the case.

In such a view, I set aside the impugned order dated 18.05.2010 passed by the
aforesaid trial court in Sessions Trial No. 134 of 2007 (State Vs. Ashok @
Chhote and others) and direct the trial court to decide the application in
accordance with law.

This criminal misc. application is allowed as aforesaid.

Order Date :- 5.7.2010
Sharad