Citation : 2024 Latest Caselaw 38636 ALL
Judgement Date : 23 November, 2024
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Neutral Citation No. - 2024:AHC-LKO:77560 Court No. - 12 Case :- APPLICATION U/S 483 No. - 803 of 2024 Applicant :- Zahida Bano Opposite Party :- State Of U.P. Thru. Prin. Secy. Deptt. Home Lko. And 2 Others Counsel for Applicant :- Anil Kumar Pandey Counsel for Opposite Party :- G.A. Hon'ble Saurabh Lavania,J.
Heard learned counsel for the applicant, learned Government Advocate for the State of U.P. and perused the record.
The instant application under Section 483 Cr.P.C. has been preferred for the following main relief:-
"For the facts, reasons and circumstances stated in the accompanying Petition which is duly supported by an affidavit, it is most humbly prayed that this Hon'ble Court may kindly be pleased to direct the Learned Special Judge, Gangsters Act, Court No. 09, Barabanki to ensure the expeditious disposal of application Under Sections 16 (3) R/w Section 17 of U.P. Gangsters Act, filed by the Petitioner in Case Crime No. 428/2022, relating to P.S. Masauli, District- Barabanki, pending before the court of Special Judge Gangsters Act, Court No. 09, Barabanki vide connected CMC Nos. 550/2023 and 551/2023 pending before the Court of Special Judge, Gangsters Act, Court No. 09, within a period of 15 days or any short period as fixed by this Hon'ble Court, in the interest of justice."
Considering the facts and circumstances of the case indicated in the application including the period of pendency of the case in issue, the present application is disposed of with a direction to the court concerned to make all endeavour for concluding the proceedings of the case in issue, expeditiously say within a period of three months from the date of production of a certified copy of this order, if possible and if there is no legal impediment in this regard, as according to various pronouncements of the Hon'ble Apex Court including the judgment(s) passed in the case of Maneka Gandhi Versus Union of India and Another (1978) 1 SCC 248, Hussainara Khatoon Versus Home Secretary, State of Bihar (1980) 1 SCC 81, Kadra Pahadiya and Others Versus State of Bihar (1981) 3 SCC 671, the right to speedy trial/disposal of case is implicit under Article 21 of the Constitution of India.
With the aforesaid, the instant application is disposed of.
Order Date :- 23.11.2024
Jyoti/-
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!