Allahabad High Court
Smt. Rachna vs State Of U.P. And Another on 12 January, 2010
Court No. - 54 Case :- APPLICATION U/S 482 No. - 573 of 2010 Petitioner :- Smt. Rachna Respondent :- State Of U.P. And Another Petitioner Counsel :- A.K.S.Solanki Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicant and learned A.G.A.
It is contended by the learned counsel for the applicant that a petty
amount of maintenance of Rs. 1,000/- has been awarded in which it is not
possible to the applicant meet the monthly expenses., the same may be
extended.
Issue notice to O.P. 2 returnable within a period of four weeks.
List thereafter for orders.
Order Date :- 12.1.2010
N.A.