Court No. - 46 Case :- CRIMINAL MISC. WRIT PETITION No. - 7714 of 2009 Petitioner :- Ram Singh Respondent :- State Of U.P. And Others Petitioner Counsel :- Pradeep Tiwari Respondent Counsel :- C.S.C. Hon'ble Amar Saran,J.
Hon’ble S.C. Agarwal,J.
Heard learned counsel for the petitioner and the learned A.G.A. for
the State.
The petitioner states that his case for consideration of Form A and
nominal role has been wrongly rejected by the State. Learned
A.G.A. has filed a counter affidavit, wherein it is mentioned that in
pursuance of the G.O. dated 10.5.2010, the petitioner’s case is
being reconsidered by the concerned authorities and has been sent
to the District Magistrate by the Jail Superintendent on 4.7.2010.
We hope that the time schedules mentioned in the earlier G.O.
dated 6.9.2004 will also be observed, when the petitioner’s Form A
and nominal role are reconsidered by the concerned authorities and
in the maximum period of three months, the authorities will take a
decision in the petitioner’s matter, who according to the learned
counsel for the petitioner has been in jail with remission for 24
years and served actually period of sentence of 21 years.
List on 19.10.2010 along with Criminal Misc. W.P. No. 2357 of
1997.
Order Date :- 12.7.2010
HSM