Citation : 2022 Latest Caselaw 869 ALL
Judgement Date : 8 April, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 93 Case :- CRIMINAL REVISION No. - 3698 of 2004 Revisionist :- Jokhai Opposite Party :- State of U.P. and Others Counsel for Revisionist :- Kamlesh Kumar Counsel for Opposite Party :- Govt. Advocate,Ajay Kumar Singh,Dilip Kumar Singh,S.K. Dubey,Sarita Singh Hon'ble Shamim Ahmed,J.
List has been revised. No one has appeared on behalf of the revisionist. Learned A.G.A. for the State is present.
This revision has been filed challenging the judgment and order dated 17.08.2004 passed by learned Additional Sessions Judge, Court No.1, Jaunpur dismissing Criminal Appeal No. 65 of 2000, preferred against the judgment and order dated 13.09.2000 passed by the learned Judicial Magistrate-Ist, Jaunpur in Criminal Complaint Case No. 360 of 1996, convicting and sentencing the revisionist under Sections 420, 423, 471 I.P.C. with a maximum punishment of two years simple imprisonment along with a fine of Rs. 1500/- with default stipulation.
Learned A.G.A. 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 orders passed by the courts below, therefore, the present revision may be dismissed.
I have gone through the judgment and order passed by the appellate court as well as by the court below and also perused the record. I have also considered the arguments advanced by the learned A.G.A. Further no one appeared on behalf of revisionist to assist the Court pointing out any illegality or infirmity in both the judgments and orders passed by the courts below.
In view of the above, after having gone through both the judgments and orders under challenge, this Court comes to the conclusion that the same need no interference as there is no illegality or infirmity in the judgments and orders under challenge, and further there appears force in the argument of the learned A.G.A. 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.
Interim order, if any, stands discharged.
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.
Let the lower court record, if any, be returned back to the court concerned.
The file is consigned to record.
Order Date :- 8.4.2022 /Mustaqeem.
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!