Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Meer Singh And Another vs State Of U.P.
2022 Latest Caselaw 688 ALL

Citation : 2022 Latest Caselaw 688 ALL
Judgement Date : 7 April, 2022

Allahabad High Court
Meer Singh And Another vs State Of U.P. on 7 April, 2022
Bench: Shamim Ahmed



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 93
 
Case :- CRIMINAL REVISION No. - 1453 of 2004
 
Revisionist :- Meer Singh And Another
 
Opposite Party :- State of U.P.
 
Counsel for Revisionist :- A.P. Mishra,D.R. Yadav
 
Counsel for Opposite Party :- Govt. Advocate
 

 
Hon'ble Shamim Ahmed,J.

List has been revised.

None has appeared on behalf of the revisionist to press this revision.

Heard Sri Abhishek Shukla, learned A.G.A.-I for the State.

This revision has been filed against the judgment and order dated 01.04.2004 passed by Additional Session Judge, Fast Track Court No.4, Meerut in Session Trial No. 349 of 2002 (State Versus Mahesh and others) under Section 307 I.P.C. and 25 Arms Act, Police Station Railway Road, District Meerut by which learned Judge was pleased to reject the application for the revisionists and issued recovery warrants against the revisionists in failure of produced to accused Vinod son of Ishwar Singh, Resident of Sher Garhi, Police Station Railway Road, District Meerut.

Learned A.G.A.-I submits that the present revision is of the year, 2004 and it appears that due to efflux of time the revisionist and his counsel have lost interest to pursue this matter, and there appears no illegality or infirmity in the impugned judgment and order passed by the court below, therefore, the present revision may be dismissed.

I have gone through the judgment and order passed by the court below and also perused the record. I have also considered the arguments advanced by the learned A.G.A.-I. Further no one appeared on behalf of revisionist to assist the Court pointing out any illegality or infirmity in the judgment and order passed by the court below.

In view of the above, after having gone through the judgment and order under challenge, this Court comes to the conclusion that the same need no interference as there is no illegality or infirmity in the judgment and order under challenge, and further there appears force in the argument of the learned A.G.A.-I that due to efflux of time the revisionist and his counsel have lost interest in pursuing the matter, therefore, the present revision is liable to be dismissed.

Accordingly, the present revision is dismissed.

Let a copy of this order be sent to the concerned District and Sessions Judge for its onwards transmission to the concerned Magistrate for compliance who will proceed further in the matter.

The file is consigned to record.

Let the lower Court record, if any, be returned back to the concerned Court.

Order Date :- 7.4.2022

Arvind

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter