Court No. - 50 Case :- CRIMINAL REVISION No. - 2473 of 2010 Petitioner :- Ansar Hussain Respondent :- State Of U.P. & Others Petitioner Counsel :- Prateek Kumar Respondent Counsel :- Govt. Advocate Hon'ble Shyam Shankar Tiwari,J.
Heard learned counsel for the revisionist and learned A.G.A. for the State.
This revision has been preferred by the revisionist Ansar Hussain to set aside
the judgment and order dated 15.4.2010 passed by learned Addl. Sessions
Judge, Court NO. 3, Aligarh in Criminal Appeal No. 32 of 2009 Hasan Raza
and others Vs. State.
It is contended by learned counsel for the revisionist that the accused is not
previous convict. No report of probation Officer is on record that he could be
given the benefit of Probation of First Offender Act.
Admit.
Issue notice to respondent Nos. 2 to 4 returnable in sixweeks.
Steps, if any, be taken within 5 days.
Summon the lower courts record within six weeks.
List thereafter before appropriate Bench.
Till the next date of listing the effect and operation of the impugned order
dated 15.4.2010 shall remains tayed.
Order Date :- 6.7.2010
GNY