Allahabad High Court High Court

Dariyav Singh And Others vs State Of U.P. And Another on 11 January, 2010

Allahabad High Court
Dariyav Singh And Others vs State Of U.P. And Another on 11 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 25816 of 2009

Petitioner :- Dariyav Singh And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Sanjay Singh
Respondent Counsel :- Govt. Advocate,S.C.Panday

Hon'ble Ravindra Singh,J.

In pursuance of the order dated 2.12.2009 Sri Amar Singh husband of Smt.
Kamlesh sister of the opposite party no. 2 has deposited the amount of Rs.
2,000/- the same has been handed over to respondent no. 2 Danveer Singh and
his sister Smt. Kamlesh.

Heard learned counsel for the applicant and learned AGA for the State.

In pursuance of the order dated 7.01.2010 respondent no. 2 Danveer Singh
and his sister Smt. Kamlesh and applicant no. 2 Amar Singh are present in the
Court.

It is only stated by Smt. Kamlesh that she is ready to live in the company of
her husband Amar Singh. The applicant no. 2 Amar Singh also stated that he
is ready to keep her wife in a cool and calm atmosphere.

Considering the same it is directed that Smt. Kamlesh shall go in the company
of applicant Amar Singh. The applicant Amar Singh shall maintain her wife in
a cool and calm atmosphere. After two months they shall appear before this
Court on 29th March, 2010.

List on 29th March, 2010.

Till the next date of listing interim order dated 07.10.2009 is extended.

Order Date :- 11.1.2010
prabhat