Allahabad High Court High Court

Smt. Safina Bano vs State Of U.P. And Others on 23 July, 2010

Allahabad High Court
Smt. Safina Bano vs State Of U.P. And Others on 23 July, 2010
Court No. - 50

Case :- CRIMINAL MISC. WRIT PETITION No. - 13108 of 2010

Petitioner :- Smt. Safina Bano
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Manvendra Signh
Respondent Counsel :- Govt. Advocate

Hon'ble Ashok Kumar Roopanwal,J.

This writ petition has been filed against the orders dated 9.6.10 and 11.6.10
passed by the Sessions Judge, Fatehpur in criminal revision no.102 of 2010
and 106 of 2010.

Heard Mr. Manvendra Singh, learned counsel for the petitioner, learned
AGA and perused the record.

It has been brought before me by Mr. Singh that the above revisions have
not yet been decided and only stay has been granted. In such view of the
matter, there is no propriety to entertain this writ petition.

Petition is dismissed.

However, it is directed that the revisional court shall decide the revisions as
expeditiously as possible preferably within a period of 2 months from the date
of the presentation of the certified copy of the order.

Order Date :- 23.7.2010
T. Sinha