Allahabad High Court
Rajeev vs State Of U.P. & Another on 12 January, 2010
Court No. - 27 Case :- APPLICATION U/S 482 No. - 33221 of 2009 Petitioner :- Rajeev Respondent :- State Of U.P. & Another Petitioner Counsel :- Sunil Kumar Respondent Counsel :- Govt. Advocate Hon'ble Rajesh Chandra,J.
In this application under Section 482 Cr.PC. a simple prayer has been made
for issuing a direction to the lower court to decide the case of the applicant at
an early date as the accused is in jail since February, 2007.
Heard, the application is finally dispossed of with this direction to the lower
court that the criminal case no.3965 of 2008 may be disposed of preferab ly
within a period of four months without giving any unnecessary adjournments
to the prosecution. The lower court shall fix early dates in the case.
Order Date :- 12.1.2010
Naresh