Allahabad High Court High Court

Raja Ram vs Smt.Shanti on 19 January, 2010

Allahabad High Court
Raja Ram vs Smt.Shanti on 19 January, 2010
Court No. - 28

Case :- U/S 482/378/407 No. - 2392 of 1984

Petitioner :- Raja Ram
Respondent :- Smt.Shanti
Petitioner Counsel :- S.S.Yadav
Respondent Counsel :- S.K.Tondon

Hon'ble Alok K. Singh,J.

List revised. None responds fore the petitioner.

This petition under Section 482 Cr.P.C. is more than 25 years old.

I have perused the impugned order carefully. There is no occasion to invoke
the inherent powers of this Court under Section 482 Cr.P.C.

Therefore, the petition under Section 482 Cr.P.C. deserves to be and is
accordingly dismissed.

Order Date :- 19.1.2010
Shaakir/