Allahabad High Court High Court

Smt. Manjit Kaur vs State Of U.P. And Another on 29 June, 2010

Allahabad High Court
Smt. Manjit Kaur vs State Of U.P. And Another on 29 June, 2010
Court No. - 40

Case :- APPLICATION U/S 482 No. - 21865 of 2010

Petitioner :- Smt. Manjit Kaur
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Ved Prakash Pandey
Respondent Counsel :- Govt Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicant and the learned A.G.A.
The applicant, through the present application under Section 482 Cr.P.C., has
invoked the inherent jurisdiction of this court with the prayer to direct the trial
court to decide the Criminal Revision No. 89 of 2008 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 three 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 :- 29.6.2010
Sharad