Allahabad High Court
Smt. Phoolmati W/O Jaskaran Singh vs State Of U.P. Thru Principal … on 2 April, 2010
Court No. - 25 Case :- MISC. BENCH No. - 2916 of 2010 Petitioner :- Smt. Phoolmati W/O Jaskaran Singh Respondent :- State Of U.P. Thru Principal Secretary Home Petitioner Counsel :- Ajeet Kumar Singh Respondent Counsel :- G.A. Hon'ble Abdul Mateen,J.
Hon’ble Vedpal,J.
Heard learned counsel for the petitioner and learned Additional Government
Advocate.
It is argued that the FIR relates to an incident which had taken three years
back from the date of lodging of the FIR and the same has been lodged with
ulterior motive.
Learned Government Advocate shall obtain instructions within six weeks.
List after six weeks.
Order Date :- 2.4.2010
anb