Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jay Shankar Maurya vs State Of U.P. And Another
2022 Latest Caselaw 5650 ALL

Citation : 2022 Latest Caselaw 5650 ALL
Judgement Date : 30 June, 2022

Allahabad High Court
Jay Shankar Maurya vs State Of U.P. And Another on 30 June, 2022
Bench: Rohit Ranjan Agarwal



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 10
 

 
Case :- APPLICATION U/S 482 No. - 18407 of 2022
 

 
Applicant :- Jay Shankar Maurya
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Rakesh Kumar Yadav
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Rohit Ranjan Agarwal,J.

Heard learned counsel for the applicant and learned A.G.A. for the State.

This application under Section 482 Cr.P.C. has been filed seeking a direction upon Metropolitan Magistrate-VIII, Kanpur Nagar to conclude the trial expeditiously in Complaint Case No. 3763 of 2021 (Jay Shankar Maurya Vs. Arun Kumar) under Section 138 of Negotiable Instruments Act, 1881, Police Station- Sisamau, District- Kanpur Nagar.

The Division Bench of this Court in case of Ali Shad Usmani vs. Ali Isteba, 2015 (2) ADJ 250 (DB) has held that no direction can be issued to the sub-ordinate courts for deciding the cases within stipulated period. Relevant portion of the judgment is extracted hereasunder:-

"We are not inclined to issue a direction for the expeditious hearing of a Civil Suit which is pending before the Civil Judge (Junior Division), District-Azamgarh. It would be most inappropriate to Court to entertain a writ petition under Article 226 and/or under Article 227 of the Constitution simply for the purpose of expediting the hearing of a suit. Such orders, if granted, place a class of litigants, who move the court in a separate and preferential category whereas other cases which may be of similar or greater antiquity and urgency are left to be decided in the normal channel. Hence, any such direction may be issued with the greatest care and circumspection by the High Court otherwise the Civil Courts will be overburdened only with requests for expeditious disposal of suits, which have been expedited by the High Court. Most of the litigants cannot afford the expense of moving the High court and would not, therefore, be in a position to have the benefit of such an order.

Ultimately, it must be left to the judicious exercise of discretion of the concerned Court to determine whether a ground for urgency has been made out. We emphasize that there may be other cases such as involving senior citizens, those who are differently abled or people suffering from a particular disablilty socio-economic or otherwise which may prime cause of urgent disposal. It is for the learned Trial Judge in each case to apply his or her mind and decide whether the hearing of the suit to be expedited.

For these reasons, we are not inclined to entertain the petition. The petition is, accordingly, dismissed. There shall be no order as to cost."

As the Division Bench of this Court in case of Ali Shad Usmani (supra) has directed that no such direction can be issued to subordinate courts for deciding the cases out of turn, however, keeping in view the mandate of Section 143 (3) of N.I. Act, the court below shall make every endeavour to comply with the provisions of said Act.

In view of said fact, the application stands disposed of.

Order Date :- 30.6.2022

Shekhar

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter