Allahabad High Court High Court

Vivek Saxena vs State Of U.P. & Others on 14 June, 2010

Allahabad High Court
Vivek Saxena vs State Of U.P. & Others on 14 June, 2010
Court No. - 5

Case :- CRIMINAL REVISION No. - 1995 of 2010

Petitioner :- Vivek Saxena
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Imran Ullah
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 agianst the judgment and order
dated 09.04.2010 passed by the Additional Session Judge, Court No. III,
Ghaziabad in S.T. No. 1372/04, 1373/04 and 1507/03, whereby the Opposite
Party Nos. 2 to 4 have been acquitted for the charge under section 498-A,
304B IPC and 3/4 of D.P. Act.

Summon the trial court record within a period of 6 weeks.

List thereafter before the appropriate Bench.

Order Date :- 14.6.2010
Imroz