Allahabad High Court High Court

Smt. Meena vs State Of U.P. & Another on 8 July, 2010

Allahabad High Court
Smt. Meena vs State Of U.P. & Another on 8 July, 2010
Court No. - 34

Case :- CRIMINAL REVISION No. - 3462 of 2008

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

Hon'ble Ram Autar Singh,J.

This revision has been taken up in revised list. None has appeared for the
revisionist.

Heard learned AGA for respondent no. 1 and perused the record.

This revision has been filed against the judgment and order dated 18.11.2008
passed by Principal Judge, Family Court, Moradabad whereunder application
moved under section 125 Cr.P.C. has been dismissed.

A perusal of record goes to show that learned trial court has arrived at its
conclusion on the basis of the evidence on record and recorded cogent reasons
in its judgment.

No interference is required therein because no illegality or irregularity has
been committed by the trial court.

Consequently, this revision lacks merit and is dismissed.

Order Date :- 8.7.2010
Gss