Allahabad High Court High Court

Dharmraj vs State Of U.P. And Others on 4 January, 2010

Allahabad High Court
Dharmraj vs State Of U.P. And Others on 4 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 34517 of 2009

Petitioner :- Dharmraj
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Onkar Nath
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the applicant and learned A.G.A. for the State.

The present petition under Section 482 Cr.P.C. has been filed for a direction
to learned Special/Additional District and Sessions Judge, Siddharthnagar to
consider and decide the Sessions Trial No. 12 of 2006, under Sections 147,
148, 149, 302, 336, 324, 325, 323, 504, 506 I.P.C., and Section 3(2)V of
SC/ST Act, Police Station Lotan, District Siddharth Nagar, as expeditiously as
possible.

It is contended by learned counsel for the applicant that as per order sheet,
copy of which, is annexed as Annexure-5 to this petition, statement under
Section 313 Cr.P.C. was recorded on 06.05.2008 and the trial is of the year
2006. It is further contended that the applicant has always co-operated with
the trial and has not taken any unnecessary adjournments.

No useful purpose would be served in keeping the petition, which is finally
disposed of with a direction to learned Special/Additional District and
Sessions Judge, Siddharthnagar to consider and decide the Sessions Trial No.
12 of 2006, under Sections 147, 148, 149, 302, 336, 324, 325, 323, 504, 506
I.P.C., and Section 3(2)V of SC/ST Act, Police Station Lotan, District
Siddharth Nagar, as expeditiously as possible in accordance with law,after
hearing the parties, preferably within a period of 8 months from the date of
production of a certified copy of this order before it.

Order Date :- 4.1.2010
S.Ali