Allahabad High Court High Court

Parmeshwari & Another vs State Of U.P. & Another on 27 January, 2010

Allahabad High Court
Parmeshwari & Another vs State Of U.P. & Another on 27 January, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 324 of 2010

Petitioner :- Parmeshwari & Another
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Sanjive Kumar Gupta Ist
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastav, J.

Heard learned counsel for revisionists and learned A.G.A. for the
State.

The instant revision has been filed against orders dated 6.9.2008
and 16.1.2009 passed by Special Judge (D.A.A.) Budaun, in
criminal complaint case no.101 of 2008, State of U.P. Vs.
Parmeshwari and another under Section 392 I.P.C. Police Station
Ujhani, District Budaun.

I have perused the orders impugned. No good ground for
interference is made out. The instant revision lacks merit and is
accordingly, dismissed.

However, in the event revisionists appear within a period of three
weeks from today and apply for bail in criminal complaint case
no.101 of 2008 under Section 392 I.P.C. Police Station Ujhani,
District Budaun, the same shall be considered and disposed by the
court concerned expeditiously, preferably if possible on the same
day.

For a period of three weeks from today, no coercive measure shall
be taken against revisionists.

Order Date :- 27.1.2010
Iss