Allahabad High Court High Court

Dewanti Devi & Others vs State Of U.P. on 15 July, 2010

Allahabad High Court
Dewanti Devi & Others vs State Of U.P. on 15 July, 2010
Court No. - 53

Case :- APPLICATION U/S 482 No. - 16629 of 2005

Petitioner :- Dewanti Devi & Others
Respondent :- State Of U.P.
Petitioner Counsel :- G.P. Dikshit
Respondent Counsel :- Govt. Advocate,G.K.Singh

Hon'ble Ashwani Kumar Singh,J.

Learned counsel for the applicants has sought adjournment on various
occasions on one apretext or the other. The matter relates to quashing of the
proceedings under sections 304-B, 498-A I.P.C. and 3/4 Dowry Prohibition
Act. Today again there is illness slip of learned counsel for the applicant.

List this matter in the first week of August, 2010, for disposal of this petition.

Order Date :- 15.7.2010
kvg/-