Citation : 2022 Latest Caselaw 3521 ALL
Judgement Date : 19 May, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 12 Case :- CRIMINAL REVISION No. - 486 of 2008 Revisionist :- Ram Bahadur Patel Opposite Party :- State of U.P. Counsel for Revisionist :- Jay Prakash Singh Vats Counsel for Opposite Party :- Govt. Advocate Hon'ble Dinesh Kumar Singh,J.
1. This criminal revision, under Section 397/401 CrPC, has been filed against the judgment and order dated 13.06.2008 passed by the Additional Sessions Judge/FTC, Court No. 8, Pratapgarh in Sessions Trial Nos.191 of 2006 and 464 of 2006, arising out of Crime No. 128 of 2005 lodged at Police Station Kandhai, District Pratapgarh with respect to an incident, which took place on 19.07.2005.
2. 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 Section 306 IPC.
3. 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 :- 19.5.2022
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!