Court No. - 41 Case :- CRIMINAL REVISION No. - 67 of 2001 Petitioner :- Pyare Lal Respondent :- State Of U.P. & Others Petitioner Counsel :- A.B. Maurya,S.V. Singh,V. Singh Respondent Counsel :- Govt. Advocate,Prabhakar Singh,Rajesh Kumar,S.A.N. Singh,U. Chandra,Umesh Shankar,V. Kumar Hon'ble Ashok Srivastava,J.
List has been revised. None is present either for the revisionist or for the
opposite party nos. 2 to 4. Learned A.G.A. is present.
This revision has been filed against the judgment and order dated 23.12.2000
passed by Sub Divisional Magistrate, Nawab Ganj, Bareilly in Case No. 3 of
1999 under Section 145 Cr.P.C.
From the perusal of the order impugned it is evident that learned S.D.M. had
allowed an application whereby he permitted one Subhash Vatra, opposite
party no. 4 of this revision, to be impleaded as a party to the application under
Section 145 Cr. P.C.
Learned A.G.A. has opposed this revision. He states that the order impugned
is only an interlocutory order and through this revision, the learned S.D.M.
has only corrected a mistake left over by the applicant of the application under
Section 145 Cr.P.C.
This revision was filed in the year 2001. About 9 years have elapsed since
then. Absence of the revisionist indicates that due to passage of time he has
lost the interest in this revision and there is a possibility that the cause of
action in the matter might have extinguished.
In the circumstances mentioned above, the revision is dismissed. The interim
stay order, if any, stands vacated.
Order Date :- 2.7.2010
S.B.