Allahabad High Court High Court

Charan Jeet Singh vs State Of U.P. And Others on 25 January, 2010

Allahabad High Court
Charan Jeet Singh vs State Of U.P. And Others on 25 January, 2010
Court No. - 40

Case :- APPLICATION U/S 482 No. - 30489 of 2009

Petitioner :- Charan Jeet Singh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- M.N. Pathak
Respondent Counsel :- Govt.Advocate

Hon'ble Bala Krishna Narayana,J.

Heard learned counsel for the parties.

Correction application is allowed.

It appears that due to clerical mistake the order passed in some other case has
been transcribed in the instant application.
Let the said order be scored out and the correct order passed by me on
25.1.2010 be transcribed in its place.

Dt.25.1.2010.

R.C./30489/09

Hon’ble B. K. Narayana, J.

Heard learned counsel for the applicant and learned A.G.A. for the state.
Only prayer made by the applicant is to expedite the proceedings of Criminal
Case No. 813 of 2009(arising out crime no. 2601/08) State Vs. Pintoo Singh
and another under Sections 302 I.P.C. and 7 Criminal Law Amendment Act,
Police Station Cantt. district Gorakhpur pending in the Court of Chief Judicial
Magistrate Gorakhpur.

Considering the facts of the case the application is finally disposed of with the
direction to the trial court to conclude the trial of case no. 813 of 2009 State
Vs. Pintoo expeditiously if possible within a period of one year from the date
of the production of the certified copy of this order before him if there is no
other legal impediment.

Order Date :- 25.1.2010
R.C.