Allahabad High Court High Court

Shree Kishan & Others vs State Of U.P. & Others on 12 July, 2010

Allahabad High Court
Shree Kishan & Others vs State Of U.P. & Others on 12 July, 2010
Court No. - 20

Case :- CRIMINAL REVISION No. - 1904 of 2002

Petitioner :- Shree Kishan & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- K.K. Dwivedi,R.P. Dwivedi
Respondent Counsel :- Govt. Advocate

Hon'ble Ram Autar Singh,J.

This case has been taken up in the revised list. None appear for the revisionist
and respondent no. 2.

Heard learned AGA for the respondent no. 1 and perused the record.

This Criminal Revision has been filed against the judgement and order dated
23.11.2002 passed by Additional District and Sessions Judge, Court No. 8,
Agra in Criminal Appeal No. 35 of 2001 (Sri Krishna and others Vs. State of
U.P.), under Sections 323, 325, 504 I.P.C., P.S. Pinhat, District Agra where
under appeal has been dismissed and judgement and order dated 23.2.3001
passed by XI A.C.J.M., Agra in Criminal Case No. 1685 of 1998 (State Vs.
Sri Krishna and others has been upheld.

I have gone through the judgment and order there is no illegality or
irregularity in passing the judgment and order and the same cannot be said to
be perverse .

Consequently, this revision lacks merit and is dismissed.

Order Date :- 12.7.2010
Manoj