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 0, Cited by 0]

Allahabad High Court

Nirmal Chandra Mishra vs State Of U.P. And Others on 25 May, 2022

Author: Shamim Ahmed

Bench: Shamim Ahmed





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 93
 

 
Case :- CRIMINAL REVISION No. - 830 of 2007
 

 
Revisionist :- Nirmal Chandra Mishra
 
Opposite Party :- State of U.P. and Others
 
Counsel for Revisionist :- S.C. Tiwari
 
Counsel for Opposite Party :- Govt. Advocate
 

 
Hon'ble Shamim Ahmed,J.
 

List has been revised.

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

Sri Sanjay Kumar Singh, learned A.G.A. for the State is present.

This revision has been filed against the order of acquittal.

Learned AGA submits that the present revision is of the year 2007 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 order(s) passed by the court(s) below, therefore, the present revision may be dismissed.

I have gone through the judgment and order(s) passed by the court(s) below and have also considered the arguments advanced by the learned AGA. Further no one appeared on behalf of revisionist to assist the Court pointing out any illegality or infirmity in the judgment and order(s) passed by the court(s) below.

In view of the above, after having gone through the judgment and order(s) under challenge, this Court comes to the conclusion that the same need no interference as there is no illegality or infirmity in the judgment and order(s) under challenge, and further there appears force in the argument of the learned AGA 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 onward transmission to the concerned Magistrate for compliance who will proceed further in the matter.

Let the lower court record, if any, be returned back to the court concerned.

The file is consigned to record.

Order Date :- 25.5.2022 SP