Allahabad High Court High Court

Shippu Singh @ Shyam Pal Singh & … vs State Of U.P. on 19 July, 2010

Allahabad High Court
Shippu Singh @ Shyam Pal Singh & … vs State Of U.P. on 19 July, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 2715 of 2010

Petitioner :- Shippu Singh @ Shyam Pal Singh & Another
Respondent :- State Of U.P.
Petitioner Counsel :- Radhey Shyam Shukla
Respondent Counsel :- Govt. Advocate

Hon'ble Ashok Kumar Roopanwal,J.

It has been argued by Mr. Radhey Shyam Shukla, learned counsel for the
revisionists that the trial court had acquitted the revisionists while that order
was reversed by the appellate court in the appeal. According to him, the
conviction was based solely on the testimony of one alleged eye witness. He
further argued that to record conviction on the sole testimony of a witness the
witness must be wholly reliable and there should not be even a single hole in
his statement. According to him, the statement of the witness, if read in
totality, cannot be said to be the statement of the wholly reliable witness and
thus, the revision is liable to be admitted.

Admit.

Summon the record.

List after summoning of the record.

Till further orders of this court, the Revisionists are, hereby, directed to be
released on bail on their each executing a personal bond of Rs.10,000/- and
two sureties each in the like amount to the satisfaction of the trial Court
concerned. The fine which still remains to be paid is also stayed.

Order Date :- 19.7.2010
T. Sinha