Court No. - 20 Case :- MISC. BENCH No. - 7488 of 2010 Petitioner :- Rama Devi, Respondent :- State Of U.P.,Thru. Chief Secy.,Govt. Of U.P.,& Others Petitioner Counsel :- Ganga Singh Respondent Counsel :- G.A. Hon'ble Raj Mani Chauhan,J.
Hon’ble Virendra Singh,J.
Learned A.G.A. prays for and is granted two weeks’ time to file counter
affidavit.
Rejoinder affidavit, if any, may be filed within a week thereafter.
List this case in the week commencing 30.08.2010.
Learned counsel for the petitioner submits that the main grievance of the
petitioner is against the Police Officers, who had done her son to death. The
petitioner is being harassed by the Police Officers, therefore, she should be
protected.
Keeping in view the submission of learned counsel for the petitioner as well
as the facts of the case, it is provided that opposite party No.6, Senior
Superintendent of Police/Deputy Inspector General of Police, Lucknow will
ensure the protection of the petitioner and her family members.
Let a certified copy of this order be given to learned A.G.A. today for
information to S.S.P/D.I.G., Lucknow.
Order Date :- 5.8.2010
Renu