Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 4, Cited by 0]

Allahabad High Court

Shanti Devi vs Sunder Devi And Others on 31 July, 2019

Author: Sudhir Agarwal

Bench: Sudhir Agarwal





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 34
 

 
Case :- CRIMINAL REVISION No. - 1161 of 1988
 

 
Revisionist :- Shanti Devi
 
Opposite Party :- Sunder Devi And Others
 
Counsel for Revisionist :- Navin Sinha
 
Counsel for Opposite Party :- A.G.A.,V.P.Srivastava
 

 
Hon'ble Sudhir Agarwal,J.
 

1. Called in revise. None appeared to press this revision. In the circumstances, I myself have perused the record.

2. This criminal revision under Section 397/401 Cr.P.C., has been filed aggrieved by the judgment dated 12.05.1988. The Judicial Magistrate First Class, Bareilly vide judgment dated 28.02.1983 passed in Criminal Case No. 622 of 1982 convicted Respondents-1 and 2 and sentenced Respondent-1 to undergo two years simple imprisonment and Respondent-2 to undergo two years rigorous imprisonment with fine of Rs. 2000/- each for the offence under Section 193 IPC and six months simple imprisonment to Respondent-1 and six months rigorous imprisonment to Respondent-2 with fine of Rs. 2000/- each under Section 210 IPC. Thereagainst, Respondents-1 and 2 preferred Criminal Appeal No. 84 of 1983 and Appellate Court while dismissing appeal confirmed the conviction under aforesaid Sections but modified the sentence and released Respondent-1 on probation for one year and imposed fine of Rs. 2000/- each under Sections 193 and 210 IPC and in respect of Respondent-2 it has imposed only fine of Rs. 2000/- each under Sections 193 and 210 IPC. Being aggrieved the revisionist preferred present revision.

3. Having gone through the record, I do not find any manifest error or otherwise illegality, procedural or otherwise, so as to justify interference in criminal revision.

4. Dismissed. Interim order, if any, stands vacated.

5. Certify this judgment to the lower Court immediately.

Order Date :- 31.7.2019 AK