Allahabad High Court High Court

Kashi Nath Gupta And Others vs State Of U.P. And Another on 21 January, 2010

Allahabad High Court
Kashi Nath Gupta And Others vs State Of U.P. And Another on 21 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 25542 of 2009

Petitioner :- Kashi Nath Gupta And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Shiv Nath Singh,Satyam Singh
Respondent Counsel :- Govt. Advocate,R.K.S.Nishith

Hon'ble Ravindra Singh,J.

Smt. Nikita Gupta and her husband Amar Nath Gupta are present in the Court.

It is stated by Smt. Nikita Gupta that she is ready to live in the company of
her husband if she is properly maintained in a cool and calm atmosphere and
her husband is also ready to keep his wife. But both of them want to sit to root
out their difficulties.

Considering the same, it is directed that Smt. Nikita Gupta and her husband
Sri Amit Nath Gupta along with his counsel, Sri Shiv Nath Singh shall sit in
the chamber of Sri R.K.S. Nishith today.

Put up on 25.01.2010.

Order Date :- 21.1.2010
prabhat