Allahabad High Court High Court

Smt. Rafat Naseem vs Waris Alam And Others on 18 June, 2010

Allahabad High Court
Smt. Rafat Naseem vs Waris Alam And Others on 18 June, 2010
Court No. - 5

Case :- APPLICATION U/S 482 No. - 21204 of 2010

Petitioner :- Smt. Rafat Naseem
Respondent :- Waris Alam And Others
Petitioner Counsel :- Tej Pal,Sukhendu Pal Singh

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned A.G.A.
This application has been filed with a prayer to expedite the proceedings of
Criminal Case No. 153 of 2010 under section 12 of Protection of Women
From Domestic Violence Act, 2005, P.S. Kalyanpur district Kanpur pending
in the court of leaned A.C.M.M. IInd Kanpur Nagar
Considering the facts and circumstances of the case, it is directed that the
proceedings of the above mentioned case shall be expedited in the spirit of the
provisions of the Act without granting unnecessary adjournment to either of
the parties, in case the proceedings are not stayed by any other court.
With the above direction the application is finally disposed of.
Order Date :- 18.6.2010
N.A.