Court No. - 41 Case :- CRIMINAL REVISION No. - 1304 of 2004 Petitioner :- Santosh Kumar @ Lalman Respondent :- State Of U.P. & Others Petitioner Counsel :- Raghavendra Dwivedi,R.K. Patel Respondent Counsel :- Govt. Advocate,Kripa Shanker Hon'ble Ram Autar Singh,J.
None appeared for the revisionist in the revised list.
Heard learned A.G.A. for State of U.P. and perused the record.
This revision has been preferred against the order dated 19.3.2004, passed by
Judge, Family Court , Allahabad in Case NO. 482/01, Sunita Devi and other
Vs. Santosh Kumar under section 125 Cr.P.C. P.S. Utraon, Allahabad
whereby the warrant of arrest has been issued against the revisionist.
The order under revision does not suffer from any illegality or irregularity and
the same does not require any interference.
Consequently, this revision lacks merit and is dismissed.
Order Date :- 6.7.2010
R