Allahabad High Court High Court

Sangam Lal & Others vs State Of U.P. & Another on 29 January, 2010

Allahabad High Court
Sangam Lal & Others vs State Of U.P. & Another on 29 January, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 4630 of 2009

Petitioner :- Sangam Lal & Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Ajay Kumar Pandey,Satish Trivedi
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastav,J.

Heard learned counsel for the revisionists, Sri Ramesh Chandra
Advocate for opposite party no. 2 and learned A.G.A. for the State.

The order dated 9.11.2009 passed by the Additional District and
Sessions Judge/Fast Track Court No. 26, Allahabad is impugned in
the instant revision, whereby application filed on behalf of accused
numbered as 7Ka for quashing additional charge framed under
Section 308 I.P.C. has been rejected by means of reasoned order.

I do not find it a fit case for interference at this stage. The revision
is accordingly dismissed.

Order Date :- 29.1.2010

Rmk.