Allahabad High Court High Court

Smt. Beby & Another vs State Of U.P. & Another on 30 June, 2010

Allahabad High Court
Smt. Beby & Another vs State Of U.P. & Another on 30 June, 2010
Court No. - 40

Case :- CRIMINAL REVISION No. - 2435 of 2010

Petitioner :- Smt. Beby & Another
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Sanjay Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the revisionists and the learned AGA.

I have perused the impugned order dated 21.5.2010 passed by Judicial
Magistrate, Rampur in case crime no. 86/2008 relating to case no. 687/2008,
under Sections 420, 467, 468 I.P.C., P.S. Shahabad, District Rampur.

The said order does not suffer from any error of law. Hence, this criminal
revision stands dismissed.

In case, the revisionists do not surrender within a period of 10 days from
today, their property is directed to be attached forthwith.

The revisionists can not allowed liberty to approach this Court repeatedly
obtain interim orders in their favour. Unless and until they compears in the
trial court, their prayer for discharge cannot be considered as has already been
observed earlier by this Court while dealing the case of the revisionists in this
Court.

Order Date :- 30.6.2010
AKG/-