Court No. - 53 Case :- APPLICATION U/S 482 No. - 2994 of 2008 Petitioner :- Smt. Pragati Jain Respondent :- State Of U.P. Petitioner Counsel :- Anoop Trivedi Respondent Counsel :- Govt. Advocate Hon'ble Ashwani Kumar Singh,J.
Heard learned counsel for the applicant and perused the entire record of the
case.
Earlier, learned counsel for the applicant has impleaded as many as 14
persons, who are accused in Sessions Trial No.123 of 1992 (State vs. Girdhari
@ Pappu and others), pending in the Court of Additional Sessions Judge,
Court No. 11, Bareilly.This Court was pleased to issue notices to the opposite
parties after they were impleaded as opposite parties. This order was passed
on 1st May, 2008. It is quite surprising that the office of this Court has not
sent any notice to the opposite parties, till date, as it comes out from the
record of this case.
Office is directed to send fresh notices to the opposite parties within two days
from today. The notices be sent through Registered Post (A.D.) forthwith.
Learned counsel for the applicant shall also take steps within 24 hours, if
needed. The Registrar of this Court may also send a copy of this order to the
District and Sessions Judge, Bareilly so that he may apprise the court
concerned of this order, who shall also make every endeavour to bring into
notice, this order, to the opposite parties, who are accused in the present case.
This is a case of murder in which this Hon’ble Court was pleased to stay the
pronouncement of the judgment though the proceedings were not stayed. In
the interest of justice, it is badly needed that the opposite parties are served
notices at the earliest so that this case may be disposed of finally.
List this case on 10th August, 2010. Learned counsel for the applicant shall
file supplementary affidavit on the next date fixed with regard to the latest
position of the trial.
Order Date :- 7.7.2010
A