Allahabad High Court
Dr. J.P. Saraswat vs Sri Harsharan Das, Secy. (Animal … on 22 January, 2010
Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 520 of 2009 Petitioner :- Dr. J.P. Saraswat Respondent :- Sri Harsharan Das, Secy. (Animal Husbandry) And Others Petitioner Counsel :- Sudhir Dixit Respondent Counsel :- S.C. Hon'ble Vikram Nath,J.
Sri K. R. Singh, learned Standing Counsel has filed an application along with
affidavit on behalf of opposite party no.2. In para 2 of the affidavit it has been
stated that against the judgment of writ Court the State of U.P. has preferred
Special Leave to Appeal before the Apex Court in which the contempt
proceedings have been stayed till further orders. Copy of the order has been
annexed as Annexure CA I to the said affidavit.
In view of the above matter, list after decision of the Special Leave to Appeal.
Order Date :- 22.1.2010
SS