Allahabad High Court High Court

Awadhesh Kumar And Another vs State Of U.P. And Others on 5 January, 2010

Allahabad High Court
Awadhesh Kumar And Another vs State Of U.P. And Others on 5 January, 2010
Court No. - 55

Case :- CRIMINAL REVISION No. - 5671 of 2009

Petitioner :- Awadhesh Kumar And Another
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Satya Dheer Singh Jadaun,Smt. Sushila Jadaun
Respondent Counsel :- Govt. Advocate


Hon'ble Vijay Kumar Verma,J.

Heard Sri Satya Dheer Singh Jadaun, Advocate, appearing

for the revisionists and AGA for the State.

2. By means of this revision under section 397 Cr. P.C.,

order dated 18.11.2009 passed by the Chief Judicial Magistrate

Auraiya and order dated 26.11.2009 passed by Sub Divisional

Magistrate Auraiya have been challenged.

3. By the impugned order dated 18.11.2009, the CJM

Auraiya has issued warrant of attachment under section 83 Cr.P.C. in

case No. 05 of 2008, arising out of crime No. 300 of 2007, under

sections 147, 148, 149, 302, 307 IPC and section 7 Criminal Law

Amendment Act (State vs. Mithilesh Kumari and others). In pursuance

of that order of attachment, S.D.M. Auraiya has attached the property

mentioned in the said order.

4. It is submitted by learned counsel for the revisionists that

the revisionists are cultivating the land, which has been attached in

pursuance of the order of attachment issued by CJM Auraiya against

accused-persons of case crime No. 300 of 2007 and hence the

property in dispute should be released in favour of revisionists, so that

they may cultivate the said land.

2

5. From the record, it is revealed that certain persons are

wanted as accused in case crime No. 300 of 2007 of P.S. Dibiyapur

and since they failed to appear and were found absconding, hence

warrant of attachment under section 83 Cr.P.C. has been issued, in

compliance of which, agricultural land of those accused has been

attached. If the revisionists have got any interest in the land in dispute,

then they can approach the court of CJM Auraiya and file objections

against the attachment as provided in section 84 Cr.P.C. Any person

aggrieved by the order passed on the objections under section 84

Cr.P.C. can file appeal under section 86 Cr.P.C. Therefore, in view of

the specific remedy available to the revisionists in the Cr.P.C., this

Court cannot interfere in the impugned orders, which does not suffer

from any illegality.

6. For the reasons mentioned herein-above, the revision is

hereby dismissed with the observations that if any objection against the

attachment is filed by the revisionists in the court of CJM Auraiya, the

same shall be decided expeditiously, if possible within a period of two

weeks of filing certified copy of this order.

Order Date :- 5.1.2010

v.k.updh.