Allahabad High Court
Smt. Sunita vs Kishori Lal on 15 July, 2010
Court No. - 40 Case :- FIRST APPEAL DEFECTIVE No. - 246 of 2010 Petitioner :- Smt. Sunita Respondent :- Kishori Lal Petitioner Counsel :- Kamal Singh Yadav,Ray Sahab Yadav Hon'ble Satya Poot Mehrotra,J.
Hon’ble Shyam Shankar Tiwari,J.
On prayer made by Sri Kamal Singh Yadav, learned counsel for the appellant,
the case is directed to be put up as fresh on 12.8.2010 so as to enable him to
examine the question as to whether single appeal against the judgment and
decree dated 30.11.2009 passed in Divorce Petition No.427 of 2003 and the
order dated 24.4.2010 passed on the Restoration Application filed for setting
aside the judgment and decree dated 30.11.2009, is maintainable.
Order Date :- 15.7.2010
Ak/