Allahabad High Court High Court

Sunil Kumar Chaturvedi vs State Of U.P. And Another on 25 January, 2010

Allahabad High Court
Sunil Kumar Chaturvedi vs State Of U.P. And Another on 25 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 1985 of 2010

Petitioner :- Sunil Kumar Chaturvedi
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Amit Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned AGA.
This application has been filed by the applicants with a prayer to expedite the
proceeding of Case. No. 4838 of 2002, under section 60 Excise Act, P.S.
Highway, District Mathura pending in the court of learned CJM, Mathura.
Considering the facts and circumstances of the case, it is directed that the
proceedings of the above mentioned case shall be expedited 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 :- 25.1.2010
Sandeep