Citation : 2022 Latest Caselaw 10477 ALL
Judgement Date : 17 August, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 10 Case :- CRIMINAL REVISION No. - 82 of 2009 Revisionist :- Smt. Mahdei Opposite Party :- State of U.P. Counsel for Revisionist :- G.K. Pandey,R.R. Pandey Counsel for Opposite Party :- Govt. Advocate,Anil Kumar Yadav,Kaushlendra Yadav,Suresh Chandra Shukla Hon'ble Dinesh Kumar Singh,J.
1. This criminal revision, under Section 397/401 CrPC has been filed against the judgment and order dated 02.01.2009 passed by the learned Additional Sessions Judge/F.T.C. VIIth, Lucknow, in Sessions Trial No.658 of 2005, arising out of Crime No.244 of 1995, under Section 364 IPC lodged at Police Station Saadatganj, District Lucknow.
2. The incident is alleged to have taken place on 27.11.1994 at 10 in night.
3. By means of the judgment and order in question, the learned trial Court, after considering the evidence on record and taking into consideration the submissions made on behalf of the prosecution and the defence, did not find any offence having been committed by the accused-respondents and, therefore, acquitted them of the charges levelled under the aforesaid sections of the IPC.
4. After perusing the judgment and order carefully, this Court does not find any error of law, fact or evidence, which requires any interference by this Court in exercise of revisional jurisdiction. Thus, the revision fails and is, accordingly, dismissed.
Order Date :- 17.8.2022
MVS/-
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!