Court No. - 50 Case :- CRIMINAL REVISION No. - 1969 of 2010 Petitioner :- Ved Prakash Verma Respondent :- State Of U.P. & Another Petitioner Counsel :- P.S. Pundir Respondent Counsel :- Govt. Advocate Hon'ble Ashok Kumar Roopanwal,J.
This revision has been filed against the order dated 17.4.2010 passed by the
C.J.M. Sahaaranpur, in Case No. 7263 of 2003, State Vs. Ved Prakash and
others, whereby charge has been framed against the revisionist.
Heard Mr. P. S. Pundir, learned counsel for the revisionist, learned AGA for
the State and perused the record.
It has been argued by Mr. Pundir that the charges u/s 420, 467, 468, 471
I.P.C. are not made out as the certificate alleged to be forged is not a valuable
security.
As the charges have already been framed and from the whole evidence it will
be decided as to whether the aforesaid charges are made out or not, but from
the evidence available on the record it appears that the order impugned in this
revision is a proper one and does not require any interference by this court.
The revision is dismissed.
Order Date :- 26.7.2010
Pcl