Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Satish Prasad Mishra vs State Of U.P. And Anr.
2022 Latest Caselaw 2011 ALL

Citation : 2022 Latest Caselaw 2011 ALL
Judgement Date : 5 May, 2022

Allahabad High Court
Satish Prasad Mishra vs State Of U.P. And Anr. on 5 May, 2022
Bench: Shamim Ahmed



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 93
 

 
Case :- CRIMINAL REVISION No. - 1679 of 2014
 

 
Revisionist :- Satish Prasad Mishra
 
Opposite Party :- State Of U.P. And Anr.
 
Counsel for Revisionist :- Ram Kumar Dubey,Anurag Pathak,Arun Pathak
 
Counsel for Opposite Party :- Govt. Advocate,M.P.Kushwaha,P.Kushwaha,Rajneesh Kumar Sharma,S.C.Kushwaha
 

 
Hon'ble Shamim Ahmed,J.

List has been revised.

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

Heard Sri Vinod Kant, learned Additional Advocate General assisted by Sri Abhishek Shukla, learned A.G.A.-I for the State.

This revision has been filed against the judgment and order dated 28.05.2014 passed by Session Judte J.P.Nagar in Criminal Appeal No. 44 of 2012 (Satish Prasad Mishra Vs. State) whereby the learned Session Judge has illegally affirm the order dated 10.10.2012 passed by Additional Civil Judge (J.D.)/J.M. Court No.2 Amroha, whereby the learned Civil Judge has illegally and wrongly convicting to the revisionist under Section 138 N.I.Act and sentencing to the revisionist to undergo one year simple imprisonment with compensation Rs. 2,00,000/-.

Learned Additional Advocate General submits that the present revision is of the year, 2014 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 Additional Advocate General. 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 Additional Advocate General 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 :- 5.5.2022

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 Newsletter