Allahabad High Court High Court

Chitra Meena Mishra vs State Of U.P. & Another on 15 June, 2010

Allahabad High Court
Chitra Meena Mishra vs State Of U.P. & Another on 15 June, 2010
Court No. - 5

Case :- APPLICATION U/S 482 No. - 19670 of 2010

Petitioner :- Chitra Meena Mishra
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Sudhir Kumar Agrawal,Nitin Srivastava
Respondent Counsel :- Govt. Adovcate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the applicant and Sri Radhey Shyam Shukla who
has put his appearance on behalf of opposite party no. 2 and filed his parcha
today in the Court, which is being taken on record and learned A.G.A. for the
State respondent.

Learned counsel for the applicants states that till date no demand for return of
gift items has been made by opposite party no. 2 and the applicant is ready to
return the said gift items and some date may be fixed, so that the applicant as
well as opposite party no. 2 may remain present before the Court and the
matter may be resolved.

As prayed by the counsels for the parties list on 29.07.2010, on that date
applicant as well as opposite party no. 2 shall remain present before the Court.

Learned counsel for the applicant states that cost of Rs. 3,000/- shall be paid
to the opposite party no. 2 on the next date fixed.

Order Date :- 15.6.2010
Sunil Kr. Gupta