Court No. - 28 Case :- CRIMINAL REVISION No. - 278 of 1989 Petitioner :- Ram Kumar Shukla And Another Respondent :- State Of U.P. Petitioner Counsel :- F.C.Singh,Ashok Kumar Singh,M.A. Khan,Price Lenin,Rishad Murtaza,V.S. Triptahi Respondent Counsel :- G.A. Hon'ble Alok K. Singh,J.
List revised. None responds for the revisionists.
This revision has been filed against the order dated 06.09.1989 passed by
Special Judge (Economic Offences), Sultanpur in Criminal Appeal No. 74 of
1988 rejecting the appeal and confirming the order dated 30-.09.1988 passed
by Judicial Magistrate-I, Sultanpur convicting the revisionists under Section
3/7 Essential Commodities Act and sentencing them to undergo rigorous
imprisonment for four months and to pay a fine of Rs.500/- each, in default of
payment of fine to further undergo imprisonment for one month.
Heard learned AGA and perused the record.
On 24.01.2000 this revision was dismissed on the ground that there is no
justification for any interference. Simultaneously the interim order was also
vacated and the lower court record was directed to be sent back. Thereafter
an application was moved for recall of this order which too was rejected. on
23.08.2003. A second application was moved on 27.01.2004 for recall of the
order dated 23.08.2003. There is nobody to press this application. There is
also no new ground. Therefore this application (CMAn. No.678 of 2004) and
other pending application (CMAn.No. 9576 of 2004) in respect of dismissal
of the revision are hereby rejected.
The lower court record be sent back immediately through Registrar of this
Court along with a copy of this order.
Order Date :- 21.1.2010
Shaakir/