Allahabad High Court High Court

Pawan @ Munim vs State Of U.P. & Another on 20 July, 2010

Allahabad High Court
Pawan @ Munim vs State Of U.P. & Another on 20 July, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 2700 of 2010

Petitioner :- Pawan @ Munim
Respondent :- State Of U.P. & Another
Petitioner Counsel :- R.L. Verma
Respondent Counsel :- Govt. Advocate

Hon'ble Ashok Kumar Roopanwal,J.

It has been argued by Mr. R. L. Verma, learned counsel for the revisionist,
that the order impugned in this revision is liable to be set aside as from the
whole statement of the victim it appears that she was a consenting party and
her evidence was not of such nature that in all probability the guilt would be
fastened upon the revisionist.

Issue notice to the respondents, who may file counter affidavit within three
weeks. Rejoinder affidavit, if any, may be filed within two weeks thereafter.

List immediately thereafter.

Till then the operation of the order dated 14.5.2010 passed by the Additioanl
Sessions Judge/ F.T. C. No. 6, Shahjahanpur, in S. T. No. 50/08, State Vs.
Anil and others, shall remain stayed.

Order Date :- 20.7.2010
Pcl