Allahabad High Court High Court

Smt. Rachna vs State Of U.P. And Another on 12 January, 2010

Allahabad High Court
Smt. Rachna vs State Of U.P. And Another on 12 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 573 of 2010

Petitioner :- Smt. Rachna
Respondent :- State Of U.P. And Another
Petitioner Counsel :- A.K.S.Solanki
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned A.G.A.
It is contended by the learned counsel for the applicant that a petty
amount of maintenance of Rs. 1,000/- has been awarded in which it is not
possible to the applicant meet the monthly expenses., the same may be
extended.

Issue notice to O.P. 2 returnable within a period of four weeks.
List thereafter for orders.

Order Date :- 12.1.2010
N.A.