Allahabad High Court High Court

Hanuman Prasad vs State Of U.P. on 7 July, 2010

Allahabad High Court
Hanuman Prasad vs State Of U.P. on 7 July, 2010
Court No. - 5

Case :- CRIMINAL REVISION No. - 249 of 1998

Petitioner :- Hanuman Prasad
Respondent :- State Of U.P.
Petitioner Counsel :- B.D.Misra
Respondent Counsel :- Govt. Advocate

Hon'ble Vedpal,J.

This criminal revision has been filed against the judgment and order dated
1.9.98 passed by Sessions Judge Barabanki in criminal appeal no. 71 of 1995.
Whereby the appeal against the judgment and order passed by the learned trial
Court convicting and sentencing the revisionist for the offence punishable
under Section 7/16 (1) A (1) of Prevention of Food Adulteration Act was
dismissed.

Since none responds on behalf of the revisionist, therefore, issue bailable
warrant of arrest against the revisionist namely Hanuman Prasad in the
amount of Rs.15,000 with two sureties, fixing 28.7.2010 for his appearance.

Also issue notice to the revisionist to pay the bond amount or to show cause
as to why the bond amount be not realised from him as penalty for his default
in appearance.

Order Date :- 7.7.2010
Mahesh