Court No. - 50 Case :- CRIMINAL MISC. WRIT PETITION No. - 872 of 2010 Petitioner :- Smt. Mithlesh Kumari Respondent :- State Of U.P. & Others Petitioner Counsel :- Sanjay Agrawal Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastava,J.
Heard learned counsel for the petitioners.
Order impugned are dated 28.7.2009 passed by
S.D.M. Fatehabad Agra and confirmed in Criminal
Revision on 10.12.2009. In proceeding under
section 145 Cr.P.C. the property in question was
attached previously but subsequently due to decree
in civil suit it is handed over to the contested
respondent. Civil appeal preferred against the order
in the original suit which is dismissed in default and
position is that civil appeal is not restored till date.
In view of the above I have examined impugned
order and I do not find any illegality in the
impugned order.No ground for interference is made
out.
Revision is hereby dismissed.
Order Date :- 21.1.2010
S.A.A.Rizvi