Allahabad High Court High Court

Sharad Chandra Upadhyay vs State Of U.P. & Others on 6 August, 2010

Allahabad High Court
Sharad Chandra Upadhyay vs State Of U.P. & Others on 6 August, 2010
Court No. - 27

Case :- WRIT - A No. - 49789 of 2009

Petitioner :- Sharad Chandra Upadhyay
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Raj Mohan Saggi
Respondent Counsel :- C.S.C.,G.K. Singh,V.K. Singh

Hon'ble Ran Vijai Singh,J.

This case was nominated to me by Hon’ble the Senior Judge when I was
sitting singly. Now the jurisdiction has changed and I am sitting in Division
Bench. Sri G.K.Singh learned counsel appearing for the respondent submits
that matter requires urgent consideration,in view of that the case is released.

List after two weeks after getting nomination from Hon’ble the Chief Justice.

Interim order granted earlier shall continue till the next date of listing.

The case shall not be treated as tied up or part heard before me.

Order Date :- 6.8.2010
PKB