Allahabad High Court High Court

Kishan Lal & Others vs State on 6 July, 2010

Allahabad High Court
Kishan Lal & Others vs State on 6 July, 2010
Court No. - 41

Case :- CRIMINAL REVISION No. - 595 of 1986

Petitioner :- Kishan Lal & Others
Respondent :- State
Petitioner Counsel :- H.K.Sharma,A.A. Ansari,Panna Lal,Pairokar
Respondent Counsel :- A.G.A.

Hon'ble Ram Autar Singh,J.

This revision has been taken up in revised list. None has appeared for the
revisionists to press this revision.

Heard learned AGA and perused the record.

This revision has been filed against the judgment and order dated 3.4.1986
passed by 1st Addl. Sessions Judge, Saharanpur whereby the criminal revision
no. 120/84, 109/84 and 111/84 were dismissed and sentence of the revisionist
was upheld.

I have gone through the judgment and order passed by the courts below and
found no illegality or irregularity therein. Thus no interference is required.
Consequently this revision lacks merit and is dismissed..

Let the copy of this order be sent to CJM Saharanpur for getting the
revisionists arrested in order to serve out the sentence.

Let the compliance report be sent to this court within two months.

Order Date :- 6.7.2010
Gss