Vindhyachal Yadav vs State Of U.P. & Others on 12 July, 2010

0
18
Allahabad High Court
Vindhyachal Yadav vs State Of U.P. & Others on 12 July, 2010
Court No. - 18

Case :- WRIT - A No. - 50455 of 2009

Petitioner :- Vindhyachal Yadav
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Lalji Yadav,Rajesh Yadav
Respondent Counsel :- C.S.C.,Dr.S.B.Singh

Hon'ble Arun Tandon,J.

The Court has been informed that the contempt proceedings have been
initiated for enforcing the interim order granted by the Court on 18th
September, 2009. The interim order was based on the law laid down by the
Division Bench of this Court in the case of Hari Om Tatsat Brahma Shukla
versus State of U.P. & others reported in 2006 (10) ADJ 767, which has since
been held to be bad law by the Full Bench of this Court under the order dated
20th May, 2010 passed in Special Appeal No. 1987 of 2009 (Surendra Prasad
Agnihotri Vs. State of U.P. & others) an connected special appeal. He
therefore, submits that the matter may be heard tomorrow.

Let the matter be put up matter tomorrow i.e. 13th July, 2010 in computer
list.

(Arun Tandon, J.)

Order Date :- 12.7.2010
Sushil/-

LEAVE A REPLY

Please enter your comment!
Please enter your name here