Allahabad High Court High Court

Smt. Rajeshwari & Anr. vs State Of U.P. & Others on 1 February, 2010

Allahabad High Court
Smt. Rajeshwari & Anr. vs State Of U.P. & Others on 1 February, 2010
Court No. - 36

Case :- WRIT - C No. - 2817 of 2010

Petitioner :- Smt. Rajeshwari & Anr.
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Rajesh Sharma,Manoj Srivastava
Respondent Counsel :- C.S.C.

Hon'ble Prakash Krishna,J.

Hon’ble Yogesh Chandra Gupta,J.

No case for interference in the writ petition has been made out under Article
226 of the Constitution of India. The petition is rejected.

(Prakash Krishna, J.)

(Yogesh Chandra Gupta, J.)

Order Date :- 1.2.2010
LBY