Allahabad High Court High Court

Mohd. Hashim, vs State Of U.P. & Others on 29 January, 2010

Allahabad High Court
Mohd. Hashim, vs State Of U.P. & Others on 29 January, 2010
Court No. - 28

Case :- U/S 482/378/407 No. - 370 of 2010

Petitioner :- Mohd. Hashim,
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Praveen Kumar Gupta
Respondent Counsel :- G.A.

Hon'ble Yogendra Kumar Sangal,J.

Heard learned counsel for the petitioner, learned A.G.A and perused the
record.

The innocuous prayer has been made in the petition on behalf of the
applicant is that criminal case No. 3680 of 2008 and crime No. 491 of 2008,
under section 392 IPC,P.S.Mahanagar, Lucknow pending before respondent
no. 2, Chief Judicial Magistrate, Lucknow may be disposed of expeditiously.

Learned counsel for applicant argued that accused is in jail since 18.10.2008,
charge has been framed.Several dates have been fixed for evidence of the
prosecution but still statement of the witnesses has not been recorded.He
prayed for a directinto the trial court for early disposal of the case.

Learned A.G.A has no serious objection if the prayer is granted.

Seeing the circumstances of the case and oldness of the case and detention of
the accused ,who is in jail since 18.10.2008, the trial court, O.P.No. 2 is
directed to dispose of the case referred above expeditiously if possible within
three months from the date of production of a certified copy of this order.

Learned Sessions Judge shall see that the order of this court be complied
with.

In the light of above,the petition is finally disposed of.

Order Date :- 29.1.2010

R.P/