Court No. - 41 Case :- CRIMINAL REVISION No. - 1262 of 2001 Petitioner :- Yaqoob Khan & Others Respondent :- Nagar Magistrate & Others Petitioner Counsel :- Pankaj Shukla,J.N.Chaturvedi Respondent Counsel :- Govt. Advocate,D.K. Deewan Hon'ble Ram Autar Singh,J.
This revision has been called out in the revised list. None appears for the
revisionist.
Heard learned A.G.A. for respondent no. 1, Shri V.K. Deewan, learned
counsel for respondent no. 2 and perused the record.
This revision has been preferred against the notice dated 24.4.2001 passed by
the City Magistrate, Mathura in case no. 15 of 2001 under section 145, 146(1)
Cr.P.C. , Harish Chandra Agrawal Vs. Mohd. Ishhaq and others
Learned counsel for the respondent no.2 submits that this revision has become
infructuous. The notice issued under section 145, 146(1) Cr.P.C. do not
appear to be illegal.
Consequently, this revision lacks merit and is dismissed.
Order Date :- 12.8.2010
R