Allahabad High Court High Court

C/M Maharaj Paramahans Smarak … vs State Of U.P., Thru. Prin. … on 26 July, 2010

Allahabad High Court
C/M Maharaj Paramahans Smarak … vs State Of U.P., Thru. Prin. … on 26 July, 2010
Court No. - 20

Case :- MISC. BENCH No. - 6934 of 2010

Petitioner :- C/M Maharaj Paramahans Smarak Inter College & Ors.
Respondent :- State Of U.P., Thru. Prin. Secy.,Home & Others
Petitioner Counsel :- R.P. Mishra,Indrajeet Shukla
Respondent Counsel :- G.A.

Hon'ble Raj Mani Chauhan,J.

Hon’ble Virendra Kumar Dixit,J.

Learned counsel for the petitioners informs that Writ Petition No. 6714 (M/B)
of 2010 is pending in the Court No.1 in which the Sections 14 and 5 of U.P.
Gangsters & Anti Social Activities (Prevention) has been challenged as ultra
vires. Learned counsel for the petitioner also informs that similar Writ petition
No. 6714 (MB) of 2010 for quashing of the impugned F.I.R. has already been
filed by another persons which is pending before another Bench. Learned
counsel requests that this petition may be put up before Court No.1 where the
hearing of writ petition challenging the validity of Sections 14 and 15 of U.P.
Gangsters & Anti Social Activities (Prevention) is going on.

Learned A.G.A. requests that this Writ Petition be also send to another Bench
for hearing.

In view of the submission of the learned counsel for the petitioner and learned
A.G.A. put up today before Hon’ble the Senior Judge for nomination of the
another Bench.

Order Date :- 26.7.2010
Amit