Allahabad High Court High Court

Nandu And Anothers vs State Of U.P. & Othersr on 10 August, 2010

Allahabad High Court
Nandu And Anothers vs State Of U.P. & Othersr on 10 August, 2010
Court No. - 53

Case :- APPLICATION U/S 482 No. - 25625 of 2010

Petitioner :- Nandu And Anothers
Respondent :- State Of U.P. & Othersr
Petitioner Counsel :- P.K.Kashyap
Respondent Counsel :- Govt. Adovcate

Hon'ble Shri Kant Tripathi,J.

This petition under section 482 of the Code of Criminal Procedure (in short
“the Code”) has been filed to expedite the disposal of Case No. 38 of 2009
(Nandu v Rudal & others) pending under section 133(1) of the Code.

Heard learned counsel for the applicants and the learned AGA and perused
the record.

Keeping in view the facts and circumstances of the case, the learned
Executive Magistrate, Kasiya, District Kushinagar is directed to dispose of the
case expeditiously and if the work load permits, within a period of six weeks
from the date of receipt of a certified copy of this order.

With the aforesaid direction, the petition is finally disposed of.

Order Date :- 10.8.2010
shailesh