Allahabad High Court High Court

Surendra Singh & Others vs State Of U.P. & Others on 14 June, 2010

Allahabad High Court
Surendra Singh & Others vs State Of U.P. & Others on 14 June, 2010
Court No. - 5

Case :- CRIMINAL MISC. WRIT PETITION No. - 8914 of 2010

Petitioner :- Surendra Singh & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Santosh Kumar Srivastava,Smt. Alka Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the petitioners and learned A.G.A. for the State-
respondents.

It is contended by learned counsel for the petitioners that earlier this court
vide order dated 23.8.2005 has directed to conclude the proceedings within a
period of three months by the Sub Divisional Magistrate, Baghpat, which has
not been done till date.

Learned A.G.A. prays for and is granted 24 hours to take instruction in the
matter.

Put up this case day after tomorrow i.e. 16,06.2010.

Let a certified copy of this order be issued to learned A.G.A. for necessary
compliance.

Order Date :- 14.6.2010
F.H.