Allahabad High Court High Court

Smt. Rajni Gupta vs State Of U.P. & Others on 6 January, 2010

Allahabad High Court
Smt. Rajni Gupta vs State Of U.P. & Others on 6 January, 2010
Court No. - 36

Case :- WRIT - C No. - 67199 of 2009

Petitioner :- Smt. Rajni Gupta
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Vipin Sinha,Navin Sinha
Respondent Counsel :- C.S.C.

Hon'ble Prakash Krishna,J.

Hon’ble Yogesh Chandra Gupta,J.

Sri Dhananjai Awasthi, Advocate, informs the Court that he is not a counsel
for U.P. Financial Corporation, Varanasi Region.

Issue notice to the respondent Nos. 2, 3 and 6.

As interim measure, it is provided that the O.T.S. proposal submitted by the
petitioner who is a guarantor, may be considered by the U.P. Financial
Corporation within a period of one month from the date of receipt of this
order or show cause.

List after one month.

(Prakash Krishna, J.)

(Yogesh Chandra Gupta, J.)

Order Date :- 6.1.2010
LBY