Allahabad High Court
Smt. Rehna Begum vs State Of U.P. And Others on 10 August, 2010
Court No. - 9 Case :- WRIT - C No. - 47151 of 2010 Petitioner :- Smt. Rehna Begum Respondent :- State Of U.P. And Others Petitioner Counsel :- Ambrish Kumar Respondent Counsel :- C.S.C. Hon'ble Vijay Manohar Sahai,J.
Hon’ble Ran Vijai Singh,J.
Heard learned counsel for the petitioner, learned Standing Counsel appearing
for respondents No. 1 to 3 and Shri S.K. Singh, learned counsel appearing for
respondent No.4.
Having heard the learned cousnel for the petitioner we do not find any reason
to issue any direction to the Bank for opening the locker.
This petition is devoid of any merit and is accordingly dismissed.
Order Date :- 10.8.2010
AKSI