Court No. - 55 Case :- CRIMINAL REVISION No. - 5676 of 2009 Petitioner :- Rahish Uddin Respondent :- State Of U.P. And Others Petitioner Counsel :- A.N. Pandey Respondent Counsel :- Govt. Advocate Hon'ble Vijay Kumar Verma,J.
Heard learned counsel for the revisionist and learned A.G.A. for the State and
perused the impugned judgment and order dated 14.10.2009 passed by
Additional Sessions Judge, Court No.7, Bulandshahar in S.T. No. 1155 of
2001, State Vs. Shri Kant and others, under Sections 147, 148, 302/149, 504,
506 I.P.C. and 7 Criminal Law Amendment Act whereby the accused
opposite party Nos. 2 to 4 have been acquitted.
Issue notice to opposite party Nos.2 to 4. Notice on behalf of State has been
accepted by learned A.G.A.
list in ordinary course for admission. In the meantime lower court record be
summoned by the Office.
Order Date :- 5.1.2010
rkb