Allahabad High Court
Jai Shree And Another vs State Of U.P. & Anr. on 10 August, 2010
Court No. - 50 Case :- CRIMINAL REVISION No. - 3101 of 2010 Petitioner :- Jai Shree And Another Respondent :- State Of U.P. & Anr. Petitioner Counsel :- S. Pratap Singh Respondent Counsel :- Govt. Advocate Hon'ble S.C. Agarwal,J.
Connect with Cr. Revision No. 2834 of 2010.
The grievance of the revisionists is that the amount awarded as maintenance
allowance is highly inadequate and must be enhanced.
Issue notice to the opp. party no. 2.
Counter affidavit may be filed within four weeks. Rejoinder affidavit, if any,
may be filed within a week thereafter.
List thereafter along with the aforesaid revision.
Order Date :- 10.8.2010
Gss