Allahabad High Court High Court

Smt. Tarannum Begum And Others vs State Of U.P.And Another on 13 January, 2010

Allahabad High Court
Smt. Tarannum Begum And Others vs State Of U.P.And Another on 13 January, 2010
Court No. - 45

Case :- APPLICATION U/S 482 No. - 33925 of 2009

Petitioner :- Smt. Tarannum Begum And Others
Respondent :- State Of U.P.And Another
Petitioner Counsel :- Ravi Sahu
Respondent Counsel :- Govt. Advocate

Hon'ble Vijay Kumar Verma,J.

Heard Shri Ravi Sahu, learned counsel for the applicant and A.G.A. for the
State.

The only prayer made in the application under Section 482 Cr.P.C. is to direct
the trial court concerned to conclude the case in Misc. Application No.195 of
2009 (Smt. Tarannum & others Vs. Sarfaraj Khan) under Section125 Cr.P.C.
Police Station Babupurwa, District Kanpur Nagar expeditiously.

Having regard to the facts and circumstances of the case, the court below is
directed to decide the Misc. Application No.195 of 2009 (Smt. Tarannum &
others Vs. Sarfaraj Khan) under Section125 Cr.P.C. Police Station
Babupurwa, District Kanpur Nagar within a period of six months from the
date of receiving certified copy of this order.

The Sessions Judge, Kanpur Nagar is also directed to ensure that aforesaid
case is concluded within the said period.

With this direction, the application is finally disposed of.

Order Date :- 13.1.2010
AHN