Allahabad High Court High Court

Vikas Khatik & Another vs State Of U.P. & Another on 8 July, 2010

Allahabad High Court
Vikas Khatik & Another vs State Of U.P. & Another on 8 July, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 2510 of 2010

Petitioner :- Vikas Khatik & Another
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Siddharth
Respondent Counsel :- Govt. Advocate

Hon'ble Shyam Shankar Tiwari,J.

Heard learned counsel for the revisionist and the learned AGA for the State
and perused the record.

This revision has been filed against the order dated 1.7.2010 passed by the
learned Additional District Judge/FTC No.1, Meerut in S.T. No.1183 of 2009,
whereby it has been directed that the charges under sections 272 and 420
I.P.C. will be framed against the accused/revisionists.

It is contended by the learned counsel for the revisionists that as per report of
analyst only starch has been mentioned in the report. Apparently, starch is not
a noxious substance or injurious to health. There is no evidence that the
revisionist tried to cheat any person.

Issue notice to opposite party no.2, returnable within four weeks.Notice on
behalf of opposite party no.1 has been accepted by the learned AGA.

List thereafter before the appropriate bench.

Till the next date of listing the operation of the impugned order shall remain
stayed.

Order Date :- 8.7.2010
Ak/