Allahabad High Court High Court

Vishwanath Chaturvedi S/O M.P. … vs Union Of India Thru Secy. Rural … on 23 July, 2010

Allahabad High Court
Vishwanath Chaturvedi S/O M.P. … vs Union Of India Thru Secy. Rural … on 23 July, 2010
Court No. - 27

Case :- MISC. BENCH No. - 10503 of 2009

Petitioner :- Vishwanath Chaturvedi S/O M.P. Chaturvedi (At:- 03:Oo P.M.)
Respondent :- Union Of India Thru Secy. Rural Dev. & Ors.
Petitioner Counsel :- K.K. Singh,Arvind Pratap Singh
Respondent Counsel :- C.S.C.,A.S.G.,Bireshwar Nath,I.H.Farooqui

Hon'ble Devi Prasad Singh,J.

Hon’ble S.C. Chaurasia,J.

It has been stated by Shri H.P.Srivastava learned Additional Chief Standing
counsel that enquiry has been concluded in terms of earlier order passed by
this court and a report has been submitted by the State Government. In
pursuance to order passed by this Court, Investigating Officer had submitted
report, which is taken on record. CBI has also submitted a status report along
with report of Food Cell and EOW.

State Counsel shall ensure that copy of all the reports prepared by the State
Agencies are made available to learned counsel Shri Bireshwar Nath
representing CBI, in case, already not provided.

It has been brought to the notice of this Court that Shri A.K.Patnaik has been
transferred who was the member of Coordination Committee. Officer
whosoever succeeded Shri A.K.Patnaik shall be the member of committee.

All the records shall be kept in a sealed cover with the Registrar of the Court.

List on 20.8.2010 at 2.00 p.m. for further hearing of the matter.

Order Date :- 23.7.2010
Madhu