Court No. - 50 Case :- CRIMINAL REVISION No. - 3872 of 2009 Petitioner :- Chandra Pal Singh Yadav Respondent :- State Of U.P. Petitioner Counsel :- Satyam Singh,Shiv Nath Singh Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastav, J.
Heard learned counsel for revisionist and learned A.G.A. for the
State.
The order of remand is impugned in the instant revision.
Revisional court while allowing revision set aside order dated
13.10.2008 passed by Additional Civil Judge (Junior
Division)/Judicial Magistrate, court no.5, Kanpur Dehat, under
Section 125 Cr.P.C. and remanded the matter to the Additional
Civil Judge (Junior Division)/Judicial Magistrate, court no.5,
Kanpur Dehat, for afresh decision. I do not find any illegality in
the order impugned. The instant revision lacks merits and is,
accordingly, dismissed.
Order Date :- 12.1.2010
rkg