Court No. - 50 Case :- CRIMINAL REVISION No. - 2852 of 2010 Petitioner :- Smt. Jukurunnisha Respondent :- State Of U.P. & Another Petitioner Counsel :- Sudhanshu Pandey Respondent Counsel :- Govt. Advocate Hon'ble Ashok Kumar Roopanwal,J.
It has been argued by Mr. Sudhanshu Pandey, learned counsel for the
revisionist, that prior to the death the deceased gave two statements regarding
the occurrence and in both the statements the name of the revisionist was not
mentioned, therefore, in view of these statements there could be no propriety
at all to summon the revisionist u/s 319 Cr.P.C. just on the oral testimony of
the witnesses.
Issue notice to the respondents, who may file counter affidavit within three
weeks. Rejoinder affidavit, if any, may be filed within two weeks thereafter.
List immediately thereafter.
Till then the operation of the order dated 12.7.2010 passed by the Sessions
Judge, Maharajganj, in S. T. No. 147 of 2006, State Vs. Yaqob @ Jodhu and
others, shall remain stayed.
Order Date :- 28.7.2010
Pcl