Allahabad High Court High Court

Ram Subhag Singh vs Satya Dev Singh & Others on 14 June, 2010

Allahabad High Court
Ram Subhag Singh vs Satya Dev Singh & Others on 14 June, 2010
Court No. - 5

Case :- CRIMINAL REVISION No. - 2165 of 2010

Petitioner :- Ram Subhag Singh
Respondent :- Satya Dev Singh & Others
Petitioner Counsel :- Vishnu Gupta,D.P. Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the revisionist and learned A.G.A. for the State
respondents.

The present Criminal revision has been filed against the order dated 3.5.2010
passed by Additional Sessions Judge, Court no. 7, Azamgarh, whereby the
accused Satya Dev Singh, Ramugrah Singh and Dhirendra Singh alias Guddu
Singh have been acquitted in S.T. No. 152 of 2008, under Sections 302/34
and 504 I.P.C. and 7 Criminal Law Amendment Act and accused Dhirendra
Singh alias Guddu has also been acquitted in S.T. No. 153 of 2008, under
Section 25/27 Arms Act.

Admit.

Summon the trial court record within six weeks.

List after for admission before appropriate Bench.

Order Date :- 14.6.2010
F.H.