Allahabad High Court
Smt. Kusumlata vs State Of U.P. And Another on 21 January, 2010
Court No. - 54 Crl. Misc. Correction Application No. 14868 of 2010 IN Case :- APPLICATION U/S 482 No. - 449 of 2010 Petitioner :- Smt. Kusumlata Respondent :- State Of U.P. And Another Petitioner Counsel :- Sharad Malviya,M.I.Rarooqui Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicant and learned A.G.A.
The interim order dated 12.1.2010 has been passed by this court in respect of
the complaint case No. 1302 of 2009, at that time it ws not pointed out that
the prayer has been made to stay the proceedings of the criminal appeal No.
11 of 2008 under section 138 N.I. Act whereas such prayer has been made.
Put up for further hearing on 02.02.2010.
Order Date :- 21.1.2010
RPD