Court No. - 42 Case :- APPLICATION U/S 482 No. - 844 of 2010 Petitioner :- Yogesh Kumar Respondent :- State Of U.P. And Another Petitioner Counsel :- Ramraj Respondent Counsel :- Govt. Advocate Hon'ble Rakesh Tiwari,J.
Heard learned counsel for the applicant and learned A.G.A.
This criminal misc. application under Section 482 Cr.P.C. has been filed
with prayer to direct the Civil Judge (Junior Division) Duddhi, Sonebhadra,
District-Sonebhadra to decide the Complaint Case No. 1941 of 2008 ; Yogesh
Kumar Vs. Surendra Pratap Singh, under Setion 138 of Negotiable Instrument
Act, pending before him.
The applicant has not moved any application for such prayer before the
court below, but has rushed this Court to issue a direction to the court below
for deciding the aforesaid complaint case at the earliest under discretionary
power of this Court.
This Court is not inclined to issue such direction to the court below even
without moving any application for the purpose.
The application is, therefore, rejected.
Order Date :- 25.1.2010
RCT/-