Court No. - 5 Case :- CRIMINAL REVISION No. - 249 of 2010 Petitioner :- Dinesh Singh Respondent :- State Of U.P. & Another Petitioner Counsel :- Ran Vijay Singh Respondent Counsel :- Govt. Advocate Hon'ble Vedpal,J.
Heard learned counsel for the revisionist and learned A.G.A.
This criminal revision has been filed by the revisionist for setting aside the
order dated 19.6.2010, passed by the Additional Sessions Judge, Court No.5
district Unnao in Criminal Appeal No. 5 of 2010 whereby the revisiionist has
been convicted and sentenced for a period of one year rigorous imprisonment
and a fine of Rs.5000/-.
Issue notice against opposite party no. 2,requiring him to file objection, if any,
within fifteen days from the date of service of notice upon him.
It has been contended by learned counsel for the applicant that on the similar
evidence co-accused has been acquitted for which revisionist has been
convicted and that on the basis of evidence available on record offence for
which revisionist has been convicted is not made out. This matter may be
finally decided in the revision.
In view of the above, the revision is admitted for hearing.
Revisionist ( Dinesh Singh) is admitted to bail during the pendency of the
revision on furnishing a personal bond of Rs.15000/- with two reliable
sureties in the like amount to the satisfaction of the court concerned.
Let the lower court record be summoned within fifteen days from the date of
receipt of the requisition. List thereafter.
Order Date :- 7.7.2010
Tripathi