Citation : 2022 Latest Caselaw 943 ALL
Judgement Date : 8 April, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 12 Case :- CRIMINAL REVISION No. - 275 of 2004 Revisionist :- Nankau And 11 Ors. Opposite Party :- State Of U.P.And 30 Ors. Counsel for Revisionist :- Sulabh Srivastava Counsel for Opposite Party :- Govt.Advocate Hon'ble Dinesh Kumar Singh,J.
1. No one has put in appearance on behalf of the revisionists to press this revision even in revised call. However, Sri Ran Vijay Singh, learned AGA is present.
2. The present revision has been filed against the judgement and order dated 31.3.2004 passed by the Additional Sessions Judge, Court No.3, Gonda in Session Trial No.160 of 1997, arising out of Case Crime No.7A of 1990, under Sections 147, 148, 307/149, 326, 336 IPC, Police Station Utraula, District Gonda, whereby the trial court acquitted the accused-respondent nos.2 to 31 for the aforesaid offences.
3. The incident took place in the year 1990. The judgment and order of the trial court is dated 31.3.2004. This revision was filed in the year 2004 and thus, it has remained pending for the last 18 years.
4. Even otherwise, the trail court after considering the prosecution case, evidence lead by the parties and the submissions advanced on behalf of the prosecution and defence, had acquitted the accused-respondent nos.2 to 31 for the aforesaid offences. Therefore, this Court is of the view that the trial court has not committed any error of law, facts or evidence for which it requires any interfere with the finding of facts recorded by the trial court in exercise of its revisional power under Section 397 read with Section 401 Cr.P.C.
5. In view thereof, the present revision has no force. It is accordingly dismissed.
.
(Dinesh Kumar Singh, J.)
Order Date :- 8.4.2022
Rao/-
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!