Court No. - 54 Case :- APPLICATION U/S 482 No. - 2947 of 2010 Petitioner :- N.L. Mishra Respondent :- State Of U.P. And Another Petitioner Counsel :- B.P. Verma Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicant and learned A.G.A.
It is contended by learned counsel for the applicant that O.P.No.2 was serving
in Swarn Jayanti Samudaik Hospital, his services were terminated, in its
counter blast, the complaint of this case has been lodged against the applicant,
who is PRO in the above mentioned hospital due to ulterior motive.
Issue notice to O.P. 2 returnable within a period of four weeks.
In view of the submissions made by the learned counsel for the applicant and
the learned A.G.A. further proceedings in case no. 610/IX/2009 under
sections 380, 457 I.P.C.pending in the court of Judicial Magistrate, 8th
Mathura shall remain stayed till the next date of listing.
Order Date :- 1.2.2010
Su