Allahabad High Court High Court

Balveer Singh And Others vs State Of U.P. And Another on 12 January, 2010

Allahabad High Court
Balveer Singh And Others vs State Of U.P. And Another on 12 January, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 102 of 2010

Petitioner :- Balveer Singh And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- P. Dikshit
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastava,J.

Heard learned counsel for the applicant and learned AGA.

Submission is that Case under section 452, 323, 504, 506 I.P.c. and
3(1)(X) S.C./S.T.Act was registered against the complainant at the
behest of revisionist No.1 and the instant F.I.R. was lodged on the
basis of an application under section 156(3) Cr.P.C. as a counter
blast. The police submitted final report but after protest petition
was filed, the learned Spl. Judge has summoned the revisionist
under section 395, 397 I.P.C.

After hearing learned counsel for the revisionists and going
through the record, I am not inclined to interfere in this revision.
Revision lacks merit and is hereby dismissed.

In the event, revisionists appear before court below and move bail
application, the same shall be considered expeditiously ,
preferably, if possible on the same day.

Order Date :- 12.1.2010
S.A.A.Rizvi