Allahabad High Court High Court

Charat Singh vs State Of U.P. And Ors. on 15 June, 2010

Allahabad High Court
Charat Singh vs State Of U.P. And Ors. on 15 June, 2010
Court No. - 6

Case :- CRIMINAL REVISION No. - 1874 of 2010

Petitioner :- Charat Singh
Respondent :- State Of U.P. And Ors.
Petitioner Counsel :- Brijesh Sahai
Respondent Counsel :- Govt Advocate

Hon'ble Bala Krishna Narayana,J.

By the impugned order dated 22.4.2010 passed by learned Additional Session
Judge, Deoband, Sharanpur in S.T. No. 767 of 2008, the evidence of the
accused applicant has been closed. The application moved on behalf of the
applicant for giving him one more opportunity to lead him evidence has been
rejected.

After hearing both the parties and perusing the impugned orders as well as the
material brought on record. I am of the view that one more opportunity may
be given to the accused to lead their evidence.

In view of the above, this application is finally disposed of with a direction
that the court concerned shall permit the applicant to adduce his evidence
within a period of 15 days from the date of production of the certified copy of
this order.

Subject to the aforesaid application this application is finally disposed of.

Order Date :- 15.6.2010
Prabhat