Allahabad High Court High Court

Smt.Saira Bano vs State Of U.P.Through … on 18 January, 2010

Allahabad High Court
Smt.Saira Bano vs State Of U.P.Through … on 18 January, 2010
Court No. - 17

Case :- CRIMINAL REVISION No. - 499 of 2006

Petitioner :- Smt.Saira Bano
Respondent :- State Of U.P.Through C.J.M.(S.D.)/Additional Chief J.M.
Petitioner Counsel :- Ram Abhilakh Misra,Surendra Singh,Umesh Chandra
Srivastava
Respondent Counsel :- Govt.Advocate

Hon'ble Ashok Srivastava,J.

Learned counsel for the revisionist is present and so as learned A.G.A. None
is present for opposite party nos. 2 to 5.

From the perusal of the records and the cause list, it is evident that name of
Mr. Sanjay Tripathi has been shown as learned counsel for opposite parties
whereas the name of learned counsel for the opposite parties have been shown
as the name of learned counsel for the revisionist.
Office is directed to do the needful to correct this mistake.
List in the next cause list with corrected names.
Order Date :- 18.1.2010
S.B.