Allahabad High Court
Suresh Chandra Yadav vs State Of U.P. & Others on 14 June, 2010
Court No. - 5 Case :- CRIMINAL REVISION No. - 1980 of 2010 Petitioner :- Suresh Chandra Yadav Respondent :- State Of U.P. & Others Petitioner Counsel :- Amit Sinha Respondent Counsel :- Govt. Advocate Hon'ble Rajesh Dayal Khare,J.
Heard learned counsel for the revisionist and learned AGA for the State.
The present criminal revision has been filed against the judgment and order
dated 25.02.2010 passed by Additional Sessions Judge, Fast Track Court
No.3, District Mainpuri in S.T. No. 395 of 1996, under section 302 IPC,
whereby the Opposite Party Nos. 2 ,3 and 4 have been acquitted.
Summon the trial court record within a period of 6 weeks.
List thereafter before the appropriate Bench.
Order Date :- 14.6.2010
Imroz