Allahabad High Court High Court

Vishan Swarup Mittal vs State Of U.P. And Another on 4 February, 2010

Allahabad High Court
Vishan Swarup Mittal vs State Of U.P. And Another on 4 February, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 3201 of 2010

Petitioner :- Vishan Swarup Mittal
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Dharmendra Singhal
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard the learned counsel for the applicant and the learned A.G.A.
It is contended by the learned counsel for the applicant that issue
involved in the present case is also involved in criminal misc. application
no. 28780 of 2009, the same is pending before Hon’ble Vinod Prasad,J.,
as part heard. Therefore, I feel it proper that this matte may be placed
before Hon’ble Vinod Prasad,J. along with the aforementioned
application no. 28780 of 2009, after obtaining appropriate order from the
Hon’ble the chief Justice, lay before the Hon’ble the Chief Justice for
nomination after nomination put up before the nominated bench on
9.2.2010 as a fresh case.

Order Date :- 4.2.2010
N.A.