Allahabad High Court High Court

Mohd. Irfan vs State Of U.P. And Another on 4 February, 2010

Allahabad High Court
Mohd. Irfan vs State Of U.P. And Another on 4 February, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 3171 of 2010

Petitioner :- Mohd. Irfan
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Vinod Kumar Agrawal
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned A.G.A.

This application has been filed with a prayer to quash the order dated
15.1.2010 passed by learned Addl. C.J.M., Court no. 3, Moradabad in
complaint case no. 2117 of 2009 whereby the application was filed by the
applicant has been rejected, whereas it was filed in pursuance of the order
dated 12.5.2009 passed by Hon. Surendra Singh, J. in Crl. Misc. Application
No. 10668 of 2009.

I feel it proper that this application may also be heard by Hon. Surendra
Singh, J.

Lay before Hon’ble the Chief Justice/Hon’ble Senior Judge for appropriate
orders.

After obtaining nomination from Hon’ble Chief Justice put up on 16.2.2010
before nominated bench.

Order Date :- 4.2.2010
RPD