Allahabad High Court High Court

Smt.Gyanmati And Another. vs State Of U.P. on 14 July, 2010

Allahabad High Court
Smt.Gyanmati And Another. vs State Of U.P. on 14 July, 2010
Court No. - 5

Case :- CRIMINAL REVISION No. - 31 of 2000

Petitioner :- Smt.Gyanmati And Another.
Respondent :- State Of U.P.
Petitioner Counsel :- Prem Singh
Respondent Counsel :- Govt Advocate,P.N. Srimal,V.P. Shukla

Hon'ble Vedpal,J.

List revised.

None responds on behalf of the respondent no.2.

This revision has been filed against the judgment and order dated 23.10.1999
passed by Shri Rahul Mishra, the then VIth Additional Sessions Judge,
Gonda in Crl. Revision No.16 of 1998 : Ram Suresh Vs. Gyanmati & one
other whereby the revision was allowed and the order of interim maintenance
awarded by the learned Magistrate, was set aside.

Learned counsel for the revisionist submits that the revisionist court disturbed
the finding of fact without any sufficient cause but the record is not before
this court.

Let record be summoned within fifteen days.

List immediately thereafter.

Order Date :- 14.7.2010
Shukla