Allahabad High Court High Court

Munesh vs State Of U.P. on 2 February, 2010

Allahabad High Court
Munesh vs State Of U.P. on 2 February, 2010
Court No. - 43

Case :- CRIMINAL APPEAL No. - 481 of 2010

Petitioner :- Munesh
Respondent :- State Of U.P.
Petitioner Counsel :- S.S. Shah
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard the learned counsel for the appellant and learned AGA.

Admit.

Summon the trial court record.

Bail prayer of the appellant shall be considered after receipt of the record.
Office is directed to get the record within one month.

A perusal of the impugned judgment indicates that Additional Sessoins
Judge/FTC No. 1, Bijnor has recorded conviction and sentenced without
caring to mention the injury sustained by the victim. This careless attitude of
the Addl. Sessions Judge is not to be appreciated.

Office is directed to intimate this order to the Additional Sessions Judge/FTC
No.1 who is directed to mend her ways and be careful in future in writing
judgments.

List this case in second week of March, 2010 for consideration of the bail
prayer of the appellant.

Order Date :- 2.2.2010
Gss