Court No. - 54 Case :- APPLICATION U/S 482 No. - 21495 of 2010 Petitioner :- Pramesh Kumar And Others Respondent :- State Of U.P. Petitioner Counsel :- K. K. Dwivedi Respondent Counsel :- Govt Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicants and the learned A.G.A.
The applicants, through the present application under Section 482 Cr.P.C.,
have invoked the inherent jurisdiction of this court with the prayer to direct
the trial court to decide case crime no. 424 of 2010, under Sections 452, 323,
324, 506 I.P.C., Police Station-Tajganj, 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 :- 3.7.2010
Sharad