Citation : 2012 Latest Caselaw 1981 ALL
Judgement Date : 21 May, 2012
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 12 Case :- CRIMINAL REVISION No. - 21 of 2003 Petitioner :- State Of U.P. Respondent :- Rizwan And (4) Ors. Petitioner Counsel :- Govt.Advocate Respondent Counsel :- Ram Nayak Tripathi Hon'ble Ravindra Singh,J.
List is revised.
None appears on behalf of the accused/ respondents.
This revision has been filed against the order dated 31.3.2000 passed by learned Special Judge (Gangster Act), Faizabad in Gangster case No. 53 of 1998 whereby the accused respondent has been passed for the offence punishable under section 3(1) of U.P. Gangster Act.
From the perusal of the impugned order dated 31.3.2000 it appears that some cases have been shown in the gang chart, on the basis of those cases the FIR was registered and after doing the investigation the chargesheet was submitted against the accused respondents but it is surprising that accused respondents have been discharged without any proper reason and it has been mentioned by the Special Judge that the chargesheet has been submitted on the basis of pendency of the earlier cases which have been shown in the gang chart. The order dated 31.3.2000 is not speaking order. It is illegal and is hereby set aside.
The office is directed to communicate a copy of this order to learned Special Judge (Gangster Act), Faizabad forthwith who shall proceed further against the accused respondents in accordance with law after affording opportunity to the parties concerned as required by the law.
According this revision is disposed of.
Order Date :- 21.5.2012
RPD
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!