Allahabad High Court High Court

Doodh Nath Yadav vs State Of U.P. & Another on 30 June, 2010

Allahabad High Court
Doodh Nath Yadav vs State Of U.P. & Another on 30 June, 2010
Court No. - 37

Case :- CRIMINAL MISC. WRIT PETITION No. - 11176 of
2010

Petitioner :- Doodh Nath Yadav
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Praveen Kumar Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Ashok Bhushan,J.

Hon’ble Yogesh Chandra Gupta,J.

Heard Sri Praveen Kumar Srivastva, learned counsel for the
petitioner and learned Additional Government Advocate for
the State-respondents.

By means of this writ petition, the petitioner seeks a writ of
mandamus for directing the respondent no. 1 to decide the
appeal preferred against the order dated 30.4.2010 passed
by the Additional District Magistrate (Administration),
Allahabad under Section 3(3) of U.P. Control of Goonda Act.

It is contended that though the appeal is entertained but no
interim order has been passed by Additional District
Magistrate. It is also stated that the petitioner has been
externed from the district.

Learned counsel for the petitioner submits that 12/7/2010,
has already been fixed in the appeal.

Considering the facts and circumstances of the case, the
writ petition stands disposed of with the direction that
respondent no.1 shall decide the appeal filed by the
petitioner expeditiously, preferably within a period of four
weeks from the date of production of certified copy of this
order. Till the disposal of the appeal, as directed above, the
order dated 30.4.2010 passed by the Additional District
Magistrate shall be kept in abeyance.

Order Date :- 30.6.2010

SB