Sunday, 07, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Arimardan Singh vs State Of U.P. & Another
2015 Latest Caselaw 1697 ALL

Citation : 2015 Latest Caselaw 1697 ALL
Judgement Date : 7 August, 2015

Allahabad High Court
Arimardan Singh vs State Of U.P. & Another on 7 August, 2015
Bench: Sudhir Agarwal



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 34
 

 
Case :- CRIMINAL REVISION No. - 693 of 1995
 

 
Revisionist :- Arimardan Singh
 
Opposite Party :- State Of U.P. & Another
 
Counsel for Revisionist :- Vinay Khare
 
Counsel for Opposite Party :- Govt. Advocate
 

 
Hon'ble Sudhir Agarwal,J.

1. Called in revised. None appeared to press this revision. In the circumstances, I myself have perused the record.

2. This criminal revision under Section 401 read with Section 397 Cr.P.C. has been filed aggrieved by order dated 10.4.1995 passed by the Additional District and Session Judge, Mahoba in Criminal Appeal No. 14 of 1991, Arimardan Singh Vs. State under Section 20(3) of the Minimum Wages Act,1948 imposing Rs. 1990/- as award and Rs. 19,900/- as penalty  on the revisionist arising out of Case No. 254/84-90.

3. Having gone through the impugned order, I do not find any manifest error or otherwise illegality so as to warrant interference.

4. Dismissed. Interim order, if any, stands vacated.

5. Certify this judgment to the lower Court immediately.

Order Date :- 7.8.2015

Ashish Pd.

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter