Allahabad High Court High Court

Kulvinder Singh vs State Of U.P. & Another on 15 June, 2010

Allahabad High Court
Kulvinder Singh vs State Of U.P. & Another on 15 June, 2010
Court No. - 7

Case :- APPLICATION U/S 482 No. - 20828 of 2010

Petitioner :- Kulvinder Singh
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Anoop Trivedi
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastava,J.

Heard learned counsel for the applicant Sri Anoop Trivedi.

The limited prayer in the instant application is to decide the application under
section 311 Cr.P.C. dated 27.04.2010 in Session Trial No. 188 of 1994
pending in the Court of Additional Sessions Judge/Special Judge (E.C. Act)
Shahjahanpur before the court proceeds further to record evidence or any
other proceedings in the trial.

It goes without saying if an application under section 311 Cr.P.C. has been
moved for further examination of the witness, it has to be decided before the
arguments are advanced in the trial.

The appication is finally disposed of with the direction that the learned
Sessions Judge shall fix a date within a period of two weeks from the date the
certified copy of this order is produced before the court concerned with an
application to pass an appropriate order on the pending application under
section 311 Cr.P.C. dated 27.04.2010.

Copy of the order be given to the learned counsel within a period of 24 hours.

Order Date :- 15.6.2010
yachna