Court No. - 50 Case :- CRIMINAL REVISION No. - 2014 of 2010 Petitioner :- Ramraj Singh Respondent :- State Of U.P. & Another Petitioner Counsel :- P.K. Singh Respondent Counsel :- Govt. Advocate Hon'ble Ashok Kumar Roopanwal,J.
This revision has been filed against the order dated 25.3.2010 passed by the
Special Judge (DAA), Kanpur Dehat, in S.S.T. No. 20 of 2003, State Vs.
Ramraj Singh, whereby an application for summoning the officials concerned
for proving the documents was rejected.
Heard Mr. P. K. Singh , learned counsel for the revisionist, learned AGA for
the State and perused the record.
It has been contended by Mr. Singh that even if the documents were in
original form, they could not be read in evidence without being proved by the
concerned person. Therefore, it was necessary to summon the persons
concerned
When the defence wanted to summon certain persons then they should have
been summoned in order to give fair trial to the accused and because it was
not done, hence the order is improper and is liable to be quashed.
The revision is allowed and the order dated 25.3.2010 is set aside. The trial
court is directed to summon the persons requested for by the accused.
Order Date :- 28.7.2010
Pcl