Allahabad High Court High Court

Smt. Urmila Mishra vs State Of U.P.And Another on 7 January, 2010

Allahabad High Court
Smt. Urmila Mishra vs State Of U.P.And Another on 7 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 33765 of 2009

Petitioner :- Smt. Urmila Mishra
Respondent :- State Of U.P.And Another
Petitioner Counsel :- Govind Saran Hajeia
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare,J.

It is contended by learned counsel for the applicant that in the identical matter
i.e. in Criminal Revision No. 4462 of 2009 next date has been fixed for
27.01.2010 in which, an interim protection has been granted by another Bench
of the Court.

Learned A.G.A. does not dispute the aforesaid contention of learned counsel
for the applicant.

Accordingly connect this case with Criminal Revision No. 4462 of 2009.

Till the next date of listing, no coercive action shall be taken against the
applicant in Sessions Trial No. 59 of 2008, under Section 302 readwith
Section 34 I.P.C., Police Station Jahanabad, District Fatehpur, pending before
learned Additional Sessions Judge Court No.8, Fatehpur.

Order Date :- 7.1.2010
S.Ali