Court No. - 50 Case :- CRIMINAL REVISION No. - 2674 of 2010 Petitioner :- Thakur Bharat Singh Chauhan & Others Respondent :- State Of U.P. & Another Petitioner Counsel :- Dharmendra Singh Respondent Counsel :- Govt. Advocate Hon'ble Ashok Kumar Roopanwal,J.
This revision has been preferred for quashing the summoning order dated
20.4.10 passed by the Additional Chief Judicial Magistrate, Court No.3,
Mathura in complaint case no.239/9 of 2009, under Section 420, 406, 504,
506, IPC.
I have heard Mr. Dharmendra Singhal, learned counsel for the revisionists
and perused the record.
It appears from the order of summoning dated 20.4.10 that this order is
based on the proper appraisal of the evidence produced by the complainant
and therefore, this order does not suffer from any illegality or impropriety.
Consequently, there is no justification to quash the proceedings.
The revision is, hereby, dismissed.
However, the trial court is directed to consider the bail application strictly
in accordance with law laid down in Lal Kamlendra Pratap Singh Vs. State
of U.P. and others, 2009(2) Crimes 4 SC.
Order Date :- 19.7.2010
T. Sinha