Allahabad High Court High Court

Smt.Kismati vs State Of U.P. on 6 July, 2010

Allahabad High Court
Smt.Kismati vs State Of U.P. on 6 July, 2010
Court No. - 5

Case :- CRIMINAL REVISION No. - 181 of 2000

Petitioner :- Smt.Kismati
Respondent :- State Of U.P.
Petitioner Counsel :- A.H.Siddiqui,S.S. Imam Rizvi,S.S. Rizvi
Respondent Counsel :- Govt Advocate

Hon'ble Vedpal,J.

Notices were sent to the opposite parties nos.2 and 3 but the service is not
sufficient.

Again issue notices to the opposite parties nos.2 and 3 requiring them to file
their objection if any, within a period of fifteen days from the date of service
of notices.

List immediately thereafter. Steps be taken within three days.

Order Date :- 6.7.2010

Shukla