Allahabad High Court High Court

P Gupta & Others vs A K Agarwal on 7 July, 2010

Allahabad High Court
P Gupta & Others vs A K Agarwal on 7 July, 2010
Court No. - 41

Case :- CRIMINAL REVISION No. - 957 of 1992

Petitioner :- P Gupta & Others
Respondent :- A K Agarwal
Petitioner Counsel :- Tej Pal
Respondent Counsel :- R K Garg,A.G.A.

Hon'ble Ram Autar Singh,J.

This revision has been taken up in revised list but none for the
revisionists appeared.

Heard the learned A.G.A. for the respondent on this revision and
perused the record.

This revision has been filed against the order dated 14.10.1991
passed by Judicial Magistrate, Firozabad in Criminal Case
No.868 of 1991, whereby the revisionists were summoned to
face trial under sections 420, 468, 471, 506 I.P.C. The learned
Magistrate followed the procedure laid down in criminal
procedure code and recorded the evidence under sections 200
and 202 Cr.P.C. and passed the impugned order on the same.
No Illegality or irregularity has been committed by the Judicial
Magistrate in passing the impugned order and no interference is
required therein.

Consequently, this revision lacks merit and is dismissed. No
order as to costs.

Order Date :- 7.7.2010
RU