Allahabad High Court
Smt. Kanchan Yadav vs State Of U.P. & Others on 13 January, 2010
Court No. - 48 Civil Misc. Modification No. 330432 of 2009 In re: Case :- WRIT - A No. - 52712 of 2009 Petitioner :- Smt. Kanchan Yadav Respondent :- State Of U.P. & Others Petitioner Counsel :- Nishetha Yadav,C.B. Yadav Respondent Counsel :- C.S.C. Hon'ble Surendra Singh,J.
Vide earlier order of this Court dated 14.10.2009, Counter Affidavit was
directed to be filed and interim order was passed. However, this modification
application has been filed alleging that to circumvent interim order of this
Court, the petitioner has been relieved by ante dated order.
Let a counter affidavit be filed to the writ petition, as directed earlier to bring
the complete facts on the record, so that this fact may also be decided
simultenously. Accordingly, this modification application is misconceived
and is rejected.
Let the matter be not treated as tied up to this Bench.
List this case before the appropriate Bench.
Order Date :- 13.1.2010
SFH