Court No. - 50 Case :- CRIMINAL REVISION No. - 125 of 2010 Petitioner :- Chet Ram & Others Respondent :- State Of U.P. & Another Petitioner Counsel :- Indra Kumar Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastava,J.
Shri V.S. Sengar has filed his memo of appearance for contesting
opposite party No.2.
Heard learned counsel for the revisionists. He has been summoned
under sections 147, 148, 307, 302, 323, 506 I.P.C. Submission is
they have been summoned on the basis of an application under
section 156(3) Cr.P.C. He has got nothing to do with the murder.
Summoning order has been passed on a protest petition moved by
the first informant.
I do not find it a fit case for interference and quash the summoning
order. There is no ground for interference in the revision. It is
accordingly dismissed.
The learned counsel for the revisionists has made a request that the
revisionists have not yet obtained bail order. In the event, they
approach the Court below and move a surrender application
alongwith bail application, the same shall be considered
expeditiously.
Order Date :- 13.1.2010
S.A.A.Rizvi