Allahabad High Court High Court

Jagdish Narain vs State Of U.P. & Others on 15 July, 2010

Allahabad High Court
Jagdish Narain vs State Of U.P. & Others on 15 July, 2010
Court No. - 20

Case :- CRIMINAL REVISION No. - 689 of 2002

Petitioner :- Jagdish Narain
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Anoop Baranwal,K.S. Sinha,Kripa Shankar
Singh,L.S.Yadav
Respondent Counsel :- Govt. Advocate,M.U. Ahmad

Hon'ble Ram Autar Singh,J.

This revision has been taken up in the revise list.

None appeared for the revisionists and respondent nos. 2 to 5.

Heard learned AGA for respondent no.1 and perused the record.

This revision has been filed against the judgment and order dated 05.05.2002
passed by Additional Sessions Judge F.T.C. Court No. 1 Allahabad in
Sessions Trial No. 129 of 1995, State Vs. Maharanidin etc, under Section
307/34 IPC, P.s. Holagarh, District Allahabad, wherein respondent nos. 2 to 5
have been acquitted of the charges levelled against them on the ground
mentioned therein. No illegality or irregularity has been committed by the
Court below in passing the judgment and order in question. The learned trial
court has passed this judgment on the evidence on record and the same can
not be said to be perverse.

Consequently this revision being devoid of merit and is accordingly
dismissed.

Order Date :- 15.7.2010
Abhishek Sri.