Allahabad High Court High Court

Kali Charan vs State Of U.P. And Another on 18 January, 2010

Allahabad High Court
Kali Charan vs State Of U.P. And Another on 18 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 1120 of 2010

Petitioner :- Kali Charan
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Mohit Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned AGA.
This application has been filed by the applicant with a prayer to expedite the
F.R.Case .No.4025/12 of 2008, arising out of case crime no. 333 of 2008,
under sections 302 and 427 I.P.C., .P.S.Kurhfatehgarh, District-Moradabad.
Considering the facts and circumstances of the case, it is directed that the
proceedings of the above mentioned case shall be expedited without granting
unnecessary adjournment to either of the parties, in case the proceedings are
not stayed by any other court.

With the above direction the application is finally disposed of.

Order Date :- 18.1.2010
PKC