Allahabad High Court High Court

Ajay Singh vs State Of U.P. & Another on 6 January, 2010

Allahabad High Court
Ajay Singh vs State Of U.P. & Another on 6 January, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 2872 of 2009

Petitioner :- Ajay Singh
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Raj Nath Bhakta,Bal Mukund
Respondent Counsel :- Govt. Advocate,R.B. Singh

Hon'ble Mrs. Poonam Srivastav,J.

Counter affidavit filed today on behalf of opposite party no. 2 is
taken on record.

Heard learned counsel for the revisionist, Sri R.B. Singh Advocate
for opposite party no. 2 and learned A.G.A. for the State.

Smt. Kamla Devi is present in the Court along with her husband
Phool Chand. She was married in presence and consent of her
parents. She is major and she is living with her husband happily
and wants to go with him.

In the circumstances, the claim of the revisionist has no force. The
revision is accordingly dismissed.

Order Date :- 6.1.2010

Rmk.