Allahabad High Court High Court

Ganga Sagar Sharma vs State Of U.P. on 28 July, 2010

Allahabad High Court
Ganga Sagar Sharma vs State Of U.P. on 28 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 23827 of 2010

Petitioner :- Ganga Sagar Sharma
Respondent :- State Of U.P.
Petitioner Counsel :- Vidya Bhaskar Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

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

The applicant, through the present application under Section 482 Cr.P.C., has
invoked the inherent jurisdiction of this court with the prayer to direct the trial
court to decide criminal case no. 1167/1996, under Section 292 I.P.C., Police
Station Sadar Bazar, district Agra expeditiously.
Looking to the facts of the case and also the fact that the trial is lingering on
since long, it is hereby directed that the trial court will make an endeavour to
decide the aforesaid trial as expeditiously as possible without unnecessary
adjournments and if possible within six months from the date of receipt of the
certified copy of this order.

With the aforesaid direction this application is finally disposed off.
Order Date :- 28.7.2010
AKG/-