Allahabad High Court High Court

Smt. Suneeta Thomson vs State Of U.P. & Others on 6 July, 2010

Allahabad High Court
Smt. Suneeta Thomson vs State Of U.P. & Others on 6 July, 2010
Court No. - 54
Case :- APPLICATION U/S 482 No. - 22357 of 2010
Petitioner :- Smt. Suneeta Thomson
Respondent :- State Of U.P. & Others
Petitioner Counsel :- K.N.Raha
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicant and learned AGA.

Perused the impugned order dated 17.5.2010 passed by the Chief
Judicial Magistrate, Bareilly. I do not find any illegality in the said
order.

Accordingly, this application is dismissed as withdrawn, applicant
want to seek redressal of her grievance by instituting complaint.

Order Date :- 6.7.2010
Salim