Allahabad High Court High Court

Ram Dawan vs State Of U.P. & Another on 2 August, 2010

Allahabad High Court
Ram Dawan vs State Of U.P. & Another on 2 August, 2010
Court No. - 41

Case :- CRIMINAL REVISION No. - 2725 of 2000

Petitioner :- Ram Dawan
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Rajeev Chaddha,A.K. Pathak
Respondent Counsel :- Govt. Advocate,Syed Wajid Ali

Hon'ble Mrs. Jayashree Tiwari,J.

Case called out in the revised list. Nobody responds on behalf of the applicant
revisionist. Learned AGA is present.

A perusal of the order sheet dated 19th September, 2006 shows that the case
was dismissed for non prosecution. The interim order was vacated and it was
directed to the learned XI Additional Sessions Judge, Gorakhpur to proceed
with and conclude the trial expeditiously.

The aforesaid order dated 19th September, 2006 was restored vide order dated
14th May, 2010 but even today when the case called out in the revised list,
nobody is present to contest the present revision.

The present revision has been filed against the order of declaring the accused
as juvenile. On the previous occasion the revision was dismissed for non
prosecution even today nobody responding. The order declaring the accused
as juvenile does not appear to suffer from any error or irregularity or any
failure to appreciate the evidence in consonance with law.

Accordingly the revision has no force in itself and is dismissed accordingly.

The revision is accordingly dismissed.

Order Date :- 2.8.2010
Monika