Allahabad High Court High Court

Qadir vs State Of U.P. And Others on 5 July, 2010

Allahabad High Court
Qadir vs State Of U.P. And Others on 5 July, 2010
Court No. - 5

Case :- CRIMINAL REVISION No. - 448 of 2000

Petitioner :- Qadir
Respondent :- State Of U.P. And Others
Petitioner Counsel :- J.S. Tomar
Respondent Counsel :- Govt.Advocate,J.S. Tomar

Hon'ble Vedpal,J.

List revised.

None responds on behalf of the revisionist.

This revision has been filed against the judgment and order passed by Ist
A.C.J.M., Kheri convicting and sentencing revisionist to rigorous
imprisonment for two years and a fine of Rs.5000/- and in default further to
undergo six months rigorous imprisonment (under Section 7(1) /16(1) (A) (1)
of Prevention of Food and Adulteration Act.)

Since the revisionist is absent, therefore issue bailable warrant of arrest
against the revisionist through Chief Judicial Magistrate, Lakhimpur Kheri,
for an amount of Rs.15,000/- fixing 30.7.2010 for his appearance.

List this case on 30.7.2010.

Order Date :- 5.7.2010
Mahesh