Allahabad High Court High Court

Deepak Shukla vs State Of U.P. And Another on 2 April, 2010

Allahabad High Court
Deepak Shukla vs State Of U.P. And Another on 2 April, 2010
Court No. - 45

Case :- APPLICATION U/S 482 No. - 9557 of 2010

Petitioner :- Deepak Shukla
Respondent :- State Of U.P. And Another
Petitioner Counsel :- K.K. Tripathi
Respondent Counsel :- Govt. Advocate

Hon'ble Shri Kant Tripathi,J.

Heard the learned counsel for the applicant and the learned AGA for the State
and perused the record.

The learned counsel for the applicant submitted that the applicant, Deepak
Shukla, is in jail in connection with sessions trial no. 482 of 2009 (State Vs.
Deepak Shukla) under section 302 IPC pending in the court of Special Judge ,
Essential Commodities Act, Kanpur Nagar since long. As many as eight
witnesses have been examined till the date but still the trial is pending. It was
also submitted that the learned Trial Court be directed to expedite the trial.

It is not proper to fix any outer limit for decision of sessions trial but the
learned lower court is expected to hold the trial expeditiously, if possible, on
day-to-day basis in terms of the provisions of section 309 CrṖĊ.

With the aforesaid observations petition under section 482 CrṖĊ. is disposed
of.

Order Date :- 2.4.2010
MTA