Court No. - 54 Case :- APPLICATION U/S 482 No. - 33220 of 2009 Petitioner :- Rajeev Respondent :- State Of U.P. & Another Petitioner Counsel :- Sunil Kumar Respondent Counsel :- Govt. Advocate Hon'ble Rajesh Dayal Khare,J.
Heard learned counsel for the applicant and the learned AGA for the State-
respondent.
The present 482 Cr.P.C. petition has been filed for a direction to the Chief
Judicial Magistrate, Gautam Budh Nagar to expedite the hearing and decide
the criminal case no.3865 of 2007, in case crime no.872 of 2006, under
Sections 379, 411 IPC, as expeditiously as possible, preferably within a
period of eight months.
It is contended by the learned counsel for the applicant that the matter has
remained pending since 2007 and that the applicant has not sought any
unnecessary adjournment and has always cooperated with the proceedings of
the Court below, but the matter is still pending consideration.
No useful purpose would be served in keeping the petition pending, which is
being finally disposed of with the direction to the Chief Judicial Magistrate,
Gautam Budh Nagar to decide the criminal case no.3865 of 2007, in case
crime no.872 of 2006, under Sections 379, 411 IPC, as expeditiously as
possible, in accordance with law, after hearing the parties, preferably within a
period of eight months from the date of production of certified copy of this
order before him.
Order Date :- 5.1.2010
Hasnain