Allahabad High Court High Court

Smt. Tahira Khatoon vs State Of U.P. & Another on 1 February, 2010

Allahabad High Court
Smt. Tahira Khatoon vs State Of U.P. & Another on 1 February, 2010
Court No. - 50

Case :- CRIMINAL REVISION DEFECTIVE No. - 49 of 2010

Petitioner :- Smt. Tahira Khatoon
Respondent :- State Of U.P. & Another

Petitioner Counsel :- Birendra Singh
Respondent Counsel :- Govt. Advocate

Hon’ble B.N. Shukla J.

Sri Sanjay Misra, Advocate has filed Parcha on behalf of opposite party no. 2,
which is taken on record.

As prayed by learned counsel for the revisionist, put up on 8.2.2010, as fresh.

Order Date :- 1.2.2010
SU.