Allahabad High Court High Court

Smt. Meena Kumari Shukla vs State Of U.P. And Others on 4 January, 2010

Allahabad High Court
Smt. Meena Kumari Shukla vs State Of U.P. And Others on 4 January, 2010
Court No. - 50

Case :- CRIMINAL REVISION DEFECTIVE No. - 730 of 2009

Petitioner :- Smt. Meena Kumari Shukla
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Aashish Srivastava
Respondent Counsel :- Govt. Advocate


Hon'ble Mrs. Poonam Srivastav, J.

The instant revision is reported to be beyond time by 167 days.

Learned A.G.A. prays for and is allowed four weeks’ time to file
counter affidavit. Rejoinder affidavit may be filed within two
weeks thereafter.

List immediately on expiry of the aforesaid period.

Order Date :- 4.1.2010
rkg