Allahabad High Court High Court

Savita Devi vs State Of U.P. & Another on 19 July, 2010

Allahabad High Court
Savita Devi vs State Of U.P. & Another on 19 July, 2010
Court No. - 41

Case :- CRIMINAL REVISION No. - 538 of 2006

Petitioner :- Savita Devi
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Purushottam Upadhyay
Respondent Counsel :- Govt. Advocate,B.N. Pathak

Hon'ble Rajesh Chandra,J.

Learned counsel for the revisionist and learned A.G.A. are present,
Sri B. N. Pathak advocate counsel for the respondent has sent his
illness slip, which has vehemently been opposed by the learned
counsel for the revisionist. In order dated 02.07.2010 it was
observed that the learned counsel appearing for the revisionist is
perpetually ill, hence, a fresh counsel has to be engaged or an
alternative arrangement has to be made so as to expedite the
hearing of the matter. It was also made clear that in case of failure
the Court will proceed in the absence of the counsel.

Considering all the facts and circumstances of the case, the case is
fixed peremptorily for hearing on 4.08.2010.

Order Date :- 19.7.2010
M/A.