Allahabad High Court High Court

Krishna Gopal Bhatnagar vs State Of U.P. & Others on 30 July, 2010

Allahabad High Court
Krishna Gopal Bhatnagar vs State Of U.P. & Others on 30 July, 2010
Court No. - 5

Case :- U/S 482/378/407 No. - 754 of 1986

Petitioner :- Krishna Gopal Bhatnagar
Respondent :- State Of U.P. & Others
Petitioner Counsel :- B. Nath
Respondent Counsel :- G.A.

Hon'ble Vedpal,J.

Taken up today.

Learned AGA is present.

It reveals from the perusal of the record that on 26.3.1993, notice was issued
to Sri Krishna Gopal Bhatnagar through C.J.M. Moradabad with a direction to
serve the notice on him at an early date and to return the same along with the
report. This order was passed in Crl. Misc. Case No. 754 of 1986 and notices
were issued against Krishna Gopal Bhatnagar in Crl. Misc. Case No. 151/86,
534/86, 535/86, 536/86 and 753/86. The compliance report of C.J.M. is still
awaited.

Issue reminder to C.J.M.,Moradabad to submit the compliance report to this
court within a period of fifteen days from the date of the receipt of the order.

List immediately after the receipt of the C.J.M. report.

Learned AGA pointed out that in the cause list, the name of counsel for the
petitioner has been wrongly shown as Sri Bireshwar Nath while his name is
to be shown as counsel for the State. Office is directed to show the correct
particulars of the counsel’ name in the cause list, in future.

The name of Sri Bireshwar Nath, Advocate shall be shown as counsel for the
State and the names of counsel for Krishna Gopal Bhatnagar shall be shown
in the cause list, after its verification from Sri Bireshwar Nath, Advocate.

Order Date :- 30.7.2010

Mahesh