Court No. - 5 Case :- CRIMINAL REVISION No. - 2165 of 2010 Petitioner :- Ram Subhag Singh Respondent :- Satya Dev Singh & Others Petitioner Counsel :- Vishnu Gupta,D.P. Singh Respondent Counsel :- Govt. Advocate Hon'ble Rajesh Dayal Khare,J.
Heard learned counsel for the revisionist and learned A.G.A. for the State
respondents.
The present Criminal revision has been filed against the order dated 3.5.2010
passed by Additional Sessions Judge, Court no. 7, Azamgarh, whereby the
accused Satya Dev Singh, Ramugrah Singh and Dhirendra Singh alias Guddu
Singh have been acquitted in S.T. No. 152 of 2008, under Sections 302/34
and 504 I.P.C. and 7 Criminal Law Amendment Act and accused Dhirendra
Singh alias Guddu has also been acquitted in S.T. No. 153 of 2008, under
Section 25/27 Arms Act.
Admit.
Summon the trial court record within six weeks.
List after for admission before appropriate Bench.
Order Date :- 14.6.2010
F.H.