Allahabad High Court
Rajan Singh vs State Of U.P. & Others on 6 January, 2010
Court No. - 50 Case :- CRIMINAL REVISION No. - 7 of 2010 Petitioner :- Rajan Singh Respondent :- State Of U.P. & Others Petitioner Counsel :- Vivek Prasad Mathur Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastava,J.
Heard learned counsel for the revisionist.
Summoning order under sections 147,149,302,307,504 and 120-B I.P.C. is
impugned. Submission is that there was no unlawful assembly or meeting of
minds to commit the murder.
However, assuming the arguments to be correct, even then I do not think that
the summoning order can be quashed in exercise of revisional jurisdiction.
Arguments of the learned counsel may be raised if so advised during the trial.
No good ground for interference. Revision is hereby rejected.
Order Date :- 6.1.2010
S.A.A.Rizvi