Allahabad High Court High Court

Smt. Rekha Rani vs State Of U.P. And Another on 28 January, 2010

Allahabad High Court
Smt. Rekha Rani vs State Of U.P. And Another on 28 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 2529 of 2010

Petitioner :- Smt. Rekha Rani
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Kuldeep Saxena
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned A.G.A.
This application has been filed to quash the order dated 29.4.2007
passed by the learned Family Judge, Meerut in execution case No. 19 of
2007 whereby the amount of arrears of maintenance allowance has not
been properly determined.

Considering the submissions made by the learned counsel for the
applicant and the learned A.G.A. it is directed that in case the applicant
moves fresh application before the court concerned, the same shall be
heard and decided expeditiously in accordance with law without being
prejudiced with the earlier order dated 29.4.2009.
With the above direction, this application is finally disposed of.
Order Date :- 28.1.2010
Su