Court No. - 50 Case :- CRIMINAL REVISION No. - 2627 of 2010 Petitioner :- Ram Veer Singh Respondent :- State Of U.P. & Another Petitioner Counsel :- Ram Kumar Sharma,Pankaj Kumar Shukla Respondent Counsel :- Govt. Advocate Hon'ble Ashok Kumar Roopanwal,J.
This Criminal Revision has been filed for setting aside the order dated
5.7.2010 passed by the A.C.J.M. Agra, in Case No. 2617 of 2006, State Vs.
Gauri Shanker and others, whereby non-bailable warrant was issued against
the revisionist.
Heard Mr. P. K. Shukla, learned counsel for the revisionist, learned AGA for
the State and perused the record.
It has not been shown by Mr. Shukla as to why the issuance of non-bailable
warrant is wrong, therefore, there is no force in the revision.
The revision is dismissed. However, it is directed that the trial court shall
consider for the cancellation of the non-bailable warrant on the alleged ground
of illness of the revisionists.
Order Date :- 16.7.2010
Pcl