Allahabad High Court
Smt. Reetu vs State Of U.P. & Another on 20 July, 2010
Court No. - 54 Case :- APPLICATION U/S 482 No. - 23246 of 2010 Petitioner :- Smt. Reetu Respondent :- State Of U.P. & Another Petitioner Counsel :- Sunil Kumar Singh,Rupak Chaubey Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard leaned counsel for the applicant and the learned AGA.
Call for the report from Additional Sessions Judge, Court No. 7, Moradabad
to explain why he has not decide the Criminal Revision NO. 253 of 2009,
Akil Ahmad Vs. Smt. Reetu in spite of the order passed by this Court on
19.5.2010. Sessions Judge is also directed to explain why this matter be not
referred on the administrative side of this Court to action against him.
Put up this case case along with the explanation of the Lower Revisional
Court on 6th August, 2010. The copy of this order to be faxed to the
concerned court forthwith.
Order Date :- 20.7.2010
Manoj