Allahabad High Court High Court

Rajan Singh vs State Of U.P. & Another on 29 January, 2010

Allahabad High Court
Rajan Singh vs State Of U.P. & Another on 29 January, 2010
Court No. - 41

Case :- CRIMINAL REVISION No. - 582 of 2001

Petitioner :- Rajan Singh
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Arvind Agarwal
Respondent Counsel :- Govt. Advocate,T. Hussain

Hon'ble Naheed Ara Moonis,J.

The case is called out in the revised list. No one has appeared on behalf of the
revisionist. The learned AGA is present.

The order dated 27.10.2009 indicates that in case of any adjournment from the
side of revisionist, the interim order shall stand vacated automatically.

In view of the above, the interim order dated 4.7.2002 is hereby vacated, and
the court below is directed to initiate the proceedings for recovery of
maintenance allowance as directed by the court below vide order dated
13.2.2001 and also the order dated 4.7.2002 passed by this court.

With the above direction, this revision is allowed.

Order Date :- 29.1.2010
Mustaqeem.