Court No. - 50 Case :- CRIMINAL REVISION No. - 268 of 2010 Petitioner :- Papendra Respondent :- State Of U.P. & Others Petitioner Counsel :- Santosh Shukla Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastav, J.
Heard learned counsel for revisionist and learned A.G.A. for the
State.
Grievance is that Additional Sessions Judge FTC No.1, Auraiya,
has refused to frame charge under Section 308 I.P.C. against
accused in Session Trial No.31 of 2007 State Vs. Ram Narain and
others. Charge has been framed under Sections 323, 324, 325
I.P.C.
Prayer was made on the basis of injury report of one Papendra,
who is said to have received incised injury on right side of head,
which is bone deep.
Learned A.G.A. has accepted notice on behalf of the State. He
prays for and is allowed two weeks’ time to file counter affidavit.
Issue notice to opposite party nos.2 and 3 fixing 18.2.2010.
Till that date, operation of the impugned order dated 9.11.2009
passed by Additional Sessions Judge FTC No.1, Auraiya and
further proceedings in Session Trial No.31 of 2007, shall remain
stayed.
Order Date :- 25.1.2010
rkg