Allahabad High Court High Court

Saiyada Khatun vs State Of U.P. & Others on 12 January, 2010

Allahabad High Court
Saiyada Khatun vs State Of U.P. & Others on 12 January, 2010
Court No. - 49

Case :- TRANSFER APPLICATION (CRIMINAL) No. - 842 of 2008

Petitioner :- Saiyada Khatun
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Pradeep Singh Sengar
Respondent Counsel :- Govt. Advocate,U.P.Srivastava

Hon'ble Rajesh Dayal Khare,J.

Learned counsel for the applicant states that in the present transfer application
a detailed order was delivered by Hon’ble SNH Zaidi,J on 6th February 2009,
which was subsequently recalled by His Lordship on 30th March 2009 on the
application filed by opposite party no. 2.

Accordingly, put up before Hon’ble SNH Zaidi, J in the next cause list after
seeking nomination from Hon’ble the Chief Justice.

Interim order, granted earlier, shall remain stayed till next date of listing.

Order Date :- 12.1.2010
shailesh