Citation : 2022 Latest Caselaw 2101 ALL
Judgement Date : 5 May, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 12 Case :- CRIMINAL REVISION No. - 37 of 2009 Revisionist :- Nanhey Lal Opposite Party :- Kailash Counsel for Revisionist :- R.K. Verma,R.N.S. Chauhan Counsel for Opposite Party :- G.A. Hon'ble Dinesh Kumar Singh,J.
1. The present revision has been filed against the judgement and order dated 25.10.2008 passed by the Additional Sessions Judge, Court No. 6, Unnao in Session Trial No.595 of 2006, arising out of case Crime No.127 of 2005, under Sections 272/304/328 IPC and 64-A Excise Act, Police Station Fatehpur Chaurasi, District Unnao, whereby the Trial Court had acquitted accused-respondent nos.1 to 3 for the aforesaid offences.
2. The incident allegedly took place in the year 2005. The judgment and order of the Trial Court is dated 25.10.2008. This revision was filed in the year 2009 and thus, it has remained pending for the last 13 years.
3. The Trial 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.1 to 3 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 interference 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.
4. In view thereof, the present revision has no force. It is accordingly dismissed.
[Dinesh Kumar Singh, J.]
Order Date :- 5.5.2022
Santosh/-
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!