Court No. - 20 Case :- CRIMINAL REVISION No. - 2392 of 2001 Petitioner :- Paltu Ram Respondent :- State Of U.P. Petitioner Counsel :- L.K. Pandey Respondent Counsel :- Govt. Advocate Hon'ble Ram Autar Singh,J.
Revision is called out in revised list. None appears for the revisionist.
Heard learned A.G.A. appearing for the respondent and perused the record.
This revision has been filed against the judgment and order dated 15.9.2001
passed by District and Sessions Judge, Varanasi in criminal appeal no. 174 of
1998, Paltu Ram Vs. State of U.P. .
It appears from the record that the Additional Chief Judicial Magistrate,
Varanasi passed judgment and order dated 22.6.1998 in criminal case no. 86
of 1991, State Vs. Paltu Ram under section 7/16 of prevention of Food
Adulteration Act. P.S. Cholapur, District Varanasi, held the revisionist guilty
and sentenced him accordingly. The revisionist then preferred criminal appeal
no. 174 of 1998 in the court of Sessions Judge Varanasi which was also
dismissed vide order dated 15.9.2001 confirming the judgment and order
passed by the court below.
Learned Sessions Judge did not commit any illegality or irregularity in
passing judgment and order in revision. The said judgment can not be said to
be perverse in view of the finding recorded by learned Sessiosns Judge,
Varanasi. No interference is required in the judgment and order passed
learned Sessions Judge, Varanasi.
Consequently, this revision lacks merit and is dismissed.
Order Date :- 25.1.2010
R