Court No. - 23 Case :- CRIMINAL REVISION No. - 2741 of 2004 Petitioner :- Virpal Singh Respondent :- State Of U.P. And Others Petitioner Counsel :- N.K. Singh Respondent Counsel :- Govt. Advocate Hon'ble Naheed Ara Moonis,J.
List revised. None is present on behalf of the revisionist to press this
revision.Learned AGA is present
The present revision has been filed against the judgment and order dated
12.4.2004 passed by the Special Sessions Judge/Special Judge (D.A.A)
Farrukhabad in Criminal Case No.3 of 2004 whereby the final report dated
26.12.2003 was accepted in case crime No. 477A/2003 under section
395/506IPC . It appears that the complainant had lodged a report against the
opposite parties through an application under section 156 (3) Cr.P.C. in
which after investigation final report was submitted by the police. Since the
revisionist was trying to rope the opposite parties falsely in retaliation that the
revisionist’s brother was an accused in a case of committing rape upon the
niece of the opposite party no.2 (Suresh) therefore, for satisfying his own
grudge , the revisionist lodged frivolous complaint. The allegations were not
found to be true . The court below rightly rejected the protest petition of the
revisionist. The revisionist had also made a complaint on 11.11.2003 to the
Senior Superintendent of Police in respect of the incident dated 26.10.2003
against the opposite parties and thereafter moved an application under section
156 (3) Cr.P.C. on the basis of which the first information report was lodged
on 17.12.2003 which itself shows that the revisionist has tried to implicate
the opposite parties on false accusation to exert pressure . The protest
petition filed by the revisionist against the final report was also rejected . This
Court does not find any illegality in the order dated 12.4.2004 passed by the
learned Special Sessions Judge/Special Judge (D.A.A.)Farrukhabad.. This
revision has no substance. It is accordingly dismissed.
Order Date :- 21.7.2010
Naim