Allahabad High Court
Smt.Reeta Sonkar vs The State Of U.P.And 6 Others on 15 July, 2010
Court No. - 10 Case :- CRIMINAL REVISION No. - 329 of 2007 Petitioner :- Smt.Reeta Sonkar Respondent :- The State Of U.P.And 6 Others Petitioner Counsel :- Archana Mishra,Archana Misra Respondent Counsel :- Govt.Advocate Hon'ble Yogendra Kumar Sangal,J.
List revised. None present for the revisionist. Learned AGA for the State is
present.
As per office report still record of lower court not received. Call report from
the learned Session Judge of the district concerned about non-compliance of
the order. He will also see who is responsible for non-compliance of the order
of this Court and what action is taken by him against the concerned employee.
Letter be written to learned Session Judge for compliance of the order of this
Court and also sending record.
List along with record.
Order Date :- 15.7.2010
Rakesh