Allahabad High Court High Court

Smt. Saroj Jindal vs State Of U.P. And Others on 11 January, 2010

Allahabad High Court
Smt. Saroj Jindal vs State Of U.P. And Others on 11 January, 2010
Court No. - 50

Case :- CRIMINAL REVISION DEFECTIVE No. - 10 of 2010

Petitioner :- Smt. Saroj Jindal
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Rajeev Sisodia,Atul Sisodia
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastav, J.

Heard learned counsel for revisionist and learned A.G.A. for the
State.

The revision is preferred against judgment and order dated
23.10.2009 passed by Additional Sessions Judge/ Special Sessions
Judge, J.P. Nagar, in criminal appeal no.5 of 2001 Omveer Singh
and others Vs. State under Sections 147, 148, 149, 323 I.P.C.
Police Station Amroha Nagar, District J.P. Nagar whereby
opposite party nos.2 and 3 have been acquitted from charges under
Sections 147, 148, 149 I.P.C.

I have perused the judgment impugned. No good ground for
interference is made out. The instant revision is dismissed.

Order Date :- 11.1.2010
rkg