Allahabad High Court High Court

Smt.Madhu Gupta vs State Of U.P. on 6 July, 2010

Allahabad High Court
Smt.Madhu Gupta vs State Of U.P. on 6 July, 2010
Court No. - 5

Case :- CRIMINAL REVISION No. - 309 of 1991

Petitioner :- Smt.Madhu Gupta
Respondent :- State Of U.P.
Petitioner Counsel :- S.N.Saxena
Respondent Counsel :- Govt.Advocate

Hon'ble Vedpal,J.

This revision has been taken up for hearing.

It reveals that the record of Crl. Revision No.309 of 1997 by Smt. Madhu
Gupta and Crl. Revision No.4 of 1992 by Shri Shanti Prasad have been filed
against their conviction and sentence recorded in Sessions Trial No.98 of
1985 by the learned Assistant Sessions Judge vide his judgment and order
dated 20.3.1989. The revisionist (herein) had filed appeal against their
conviction and sentence before the learned Sessions Judge. Crl. Appeal
No.47 of 1989 and 69/1989 were decided by the learned Sessions Judge under
his order dated 20.11.1991 and the appeals were dismissed on merit
confirming conviction and sentence. Feeling aggrieved with the said
judgment and order, these revisions have been filed.

It reveals from the perusal of the record that the record pertaining to Crl.
Appeal No.47 of 1989 and 69 of 1989 have been received but the record of
Sessions Trial No.98 of 1985 has not been received so far.

Let record of Sessions Trial No.98 of 1985 decided on 20.3.1989 by Shri
Umesh Chandra, the then Xth Assistant Sessions Judge, be summoned
through the District Judge, Lucknow, within a period of fifteen days.

The Registrar of this Court shall ensure compliance of this order.

List immediately thereafter.

Order Date :- 6.7.2010
Shukla